IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.15638 of 2011
Ramdeo Sah son of Late Moti Sah
Versus
The State Of Bihar
-----------
3/ 26.07.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 364/34 of the Indian Penal Code.
Considering that apart from suspicion there is no cogent
material against the petitioner and there was earlier land dispute
between the parties, 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 below to the satisfaction of the Chief Judicial Magistrate,
Purnea, in connection with Barhara P.S. Case No.105 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 and another
bailor shall be Jitan Kumr Sah, son of 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 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
2
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.)