High Court Patna High Court - Orders

Kavendra Singh @ Kamendra Singh & … vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Kavendra Singh @ Kamendra Singh & … vs The State Of Bihar on 29 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No. 25662 of 2011
               1.   Kavendra Singh @ Kamendra Singh, S/o Late Baiju Singh.
               2.   Bipin Singh @ Bipin Kumar, S/o Late Baiju Singh.
               3.   Fuddu Singh @ Santosh Kumar Singh, S/o Pawan Singh.
               4.   Raja Babu @ Abhishek, S/o Satya Narayan Singh.
                                               Versus
                                        The State of Bihar
                                           ----------------

02. 29.08.2011 Supplementary-affidavit filed today be kept on record.

Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 147, 148, 149, 452, 307, 323,

324, 326, 436, 354, 380, 504 and 506 of the Indian Penal

Code.

Considering that there is a counter-version with

regard to the same occurrence given by the petitioner No. 3 and

the parties are agnates and there was land dispute between

them on account of this occurrence took place and the injuries

sustained by him are simple in nature and the petitioners have

no criminal antecedents, let the petitioners, above named be

released on anticipatory bail in the event of arrest or surrender

before the learned Court below within a period of four weeks

from the date of receipt of the order on furnishing bail bonds of

Rs. 5,000/- (Five Thousand) each with two sureties of the like

amount each or any other surety as fixed by the Court to the

satisfaction of Chief Judicial Magistrate, Vaishali at Hajipur in

connection with Baligaon P.S. Case No. 51 of 2010 subject to

the conditions as laid down under Section 438(2) of the Code of

Criminal Procedure as also subject to the following conditions:-
2

(i) That one of the bailors will be a close relative of the

petitioners who will give an affidavit giving genealogy as to how

he is related with the petitioners. The bailor will also undertake

to inform the Court if there is any change in the address of the

petitioners. (ii) That the affidavit shall clearly state that the

petitioners are not an accused in any other case and if they are

they shall not be released on bail. (iii) That the bailor shall also

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

petitioners are implicated in any other case of similar nature

after their 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 petitioners will

give an undertaking that they will receive the police papers on

the given date and be present on date fixed for charge and if

they fail to do so on two given dates and delays the trial in any

manner, their bail will be liable to be cancelled for reasons of

misuse. (v) That the petitioners will be well represented on each

date and if they fail to do so on two consecutive dates, their bail

will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-