IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24410 of 2011
Kishore Ram son of Late Ram Prasad Ram
Versus
The State Of Bihar
-----------
2/ 11.08.2011 Supplementary affidavit on behalf of the petitioner is
being filed. Let it be kept with the record.
Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 302/211 of the Indian Penal Code.
Considering that there is no eye witness to the actual
murder and there is only vague motive attributed to the petitioner
that the occurrence had been committed by him on account of the
fact that he refused to refund the money to the deceased and there is
no further material against him, let the petitioner, above named, who
has fair 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 below to the satisfaction
of the Chief Judicial Magistrate, Lakhisarai, in connection with
Lakhisarai P.S. Case No.611 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. The bailors will undertake to furnish information to
the court about 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 bailors shall also state on affidavit that they will inform the
2
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.
JA/- (Anjana Prakash,J.)