High Court Patna High Court - Orders

Dhrup Singh @ Drup Kr. Singh vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Dhrup Singh @ Drup Kr. Singh vs The State Of Bihar on 28 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.32038 of 2011
                  Dhrup Singh @ Drup Kr. Singh, son of Ramashankar Singh
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

2. 28.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Section 395 of the Indian Penal Code.

Considering that the petitioner is in custody since

25.8.2011 and now charges have been framed and the

petitioner undertakes that he will be physically present on each

date, 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 F.T.C.-V, Saran at

Chapra, in connection with Sessions Trial No. 73 of 2007

arising out of Amnour (Bheldi) P.S. Case No. 119 of 2005,

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 how he is related with the

petitioner and the other shall be the father of 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 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
2

cancellation of bail on the ground of misuse. (iii) That the

petitioner will be physically present on each date and if he fails

to do so on two consecutive dates without any reasonable

cause, his bail shall be automatically cancelled.

( Anjana Prakash, J.)
S.Ali