High Court Patna High Court - Orders

Sone Chaudhary vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Sone Chaudhary vs The State Of Bihar on 15 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.44175 of 2010
                  SONE CHAUDHARY, SON OF LATE BASANT CHOUDHARY
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 15.03.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 302/34 of the Indian Penal Code.

It has been submitted that there is a counter version

of the present occurrence and the deceased died on the next

date.

Considering the same, 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 Second Additional Sessions Judge,

Nawadah, in Sessions Trial No. 439 of 2010/473 of 2010 arising

out of Nawadah Town P.S. Case No. 226 of 2010 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. The bailor

will undertake to furnish information to the court about any

change in 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

bailor shall also state on affidavit that he will inform the court
2

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. (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.

( Anjana Prakash, J.)
S.Ali