IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23400 of 2011
Chandreshakhar Das, S/o Late Ganpat Das.
Versus
The State of Bihar
-----------------
03. 06.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 302, 201 and 120B of the
Indian Penal Code.
It has been submitted that the deceased is the
son-in-law of the petitioner who died under mysterious
circumstances and from his pocket the certain phone
numbers were recovered one of which was of the
petitioner and his complicity has arisen on the basis of
the confessional statement of the co-accused before the
police.
Considering the same, let the petitioner, above
named 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 as fixed by the Court to
the satisfaction of Chief Judicial Magistrate, Bhagalpur in
connection with Nath Nagar P.S. Case No. 10 of 2011
(G.R. No. 126/11) subject to the following conditions:- (i)
That one of the bailors will be a close relative of the
petitioner who will give an affidavit giving genealogy as to
2
how he is related with the petitioner. The bailor will also
undertake to inform the Court if there is any change in
the address of 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 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. (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.)
Vikash/-