IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18621 of 2011
Raj Kumar Paswan son of Biranchi Paswan
Versus
The State Of Bihar
-----------
3. 27.7.2011 Heard learned Counsel for the
petitioner and the State.
The petitioner seeks bail in a case
instituted for the offence under Section 302/34 of
the Indian Penal Code and 27 of the Arms Act.
Considering that there is only
circumstantial evidence against the petitioner and
he has fair antecedents, 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 to be fixed by the court concerned to the
satisfaction of learned Chief Judicial Magistrate,
Lakhisarai in connection with Halsi P.S. case
No.116 of 2010, subject to the conditions (i) That
one of the bailor shall be the father of the
petitioner and the other bailor 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 bailor will undertake to furnish
information to the Court about any change in
address of the petitioner. (ii) That the affidavit
-2-
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 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 if he fails to do so on
two consecutive dates, his bail will be liable to be
cancelled.
Narendra/ ( Anjana Prakash, J. )