High Court Patna High Court - Orders

Satyendra Rai vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Satyendra Rai vs State Of Bihar on 26 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.31989 of 2010
                        SATYENDRA RAI, SON OF TARACHAND RAI
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 26.03.2011 Heard learned counsels for the petitioner and the

State.

The petitioner seeks anticipatory bail in a case

instituted for the offence under Sections 147, 148, 323, 341,

325, 379 and 307 of the Indian Penal Code.

Considering that the occurrence took place on

account of land dispute and it was a case of free fight for which

a counter case was also instituted and simple injury had been

sustained by the injured, in the event of surrender of the

petitioner, named above, within three weeks from today in

connection with Isuapur P.S. Case No. 59 of 2009, G.R. No.

3848 of 2009, he shall be released on anticipatory bail on

furnishing bail bond of Rs. 5,000/- (Five thousand) with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Saran at Chapra, subject to conditions as

laid down under Section 438(2) Cr. P.C., and (i) That one of the

bailors will be a close relative of the petitioner, who will give an

affidavit giving genealogy as to how he is related with the

petitioner. The bailors will undertake to furnish information to

the court about any change in the address of the petitioner,

(ii)That the petitioner shall undertake to be represented on the

first date after cognizance and in case he fails to do so, his bail
2

bond will be liable to be cancelled, (iii) That the bailor shall also

state on affidavit that he will inform the court concerned if the

petitioner is implicated in any other case of similar nature after

his release in the present case and thereafter the court below

will be at liberty to initiate the proceeding for cancellation of bail

on the ground of misuse, (iv)That the petitioner will give an

undertaking that he will receive the police papers on the given

date and be present on date fixed for charge and if he fails to

do so on two given dates and delays the trial in any manner, his

bail will be liable to be cancelled for reasons of misuse, and (v)

That the petitioner will be well represented on each date and if

he fails to do so on two consecutive dates, his bail will be liable

to be cancelled.

( Anjana Prakash, J.)
S.Ali