IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31276 of 2010
RANJEET SINGH S/O POOCHO SINGH
Versus
THE STATE OF BIHAR
-----------
2. 14.9.2010 Learned Counsel for the petitioner is permitted to make
correction in paragraph 1 of the petition in course of the day.
Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 147, 148, 149, 341, 323, 326 and 307 of
the Indian Penal Code.
It has been submitted that the allegation in the first
information report is that even though the petitioner fired at the
informant, it did not hit him.
In view of such, let the petitioner above named, who is
in custody since 20.5.2010 and has no criminal antecedents, be
released on bail on furnishing bail bond of Rs.5,000/- (Five
thousand) with two sureties of the like amount each or any other
surety to be fixed by the court concerned to the satisfaction of
Chief Judicial Magistrate, Begusarai in Matihnai P.S.case No.8 of
2010, subject to the conditions (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, (ii) that the
affidavit shall clearly state that the petitioner is not an accused in
any other case and if he is he shall not be released on bail, (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
-2-
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. )
Narendra/