IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28688 of 2011
Randhir Singh son of Bhola Singh
Versus
The State Of Bihar
-----------
2. 21.9.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is apprehending his arrest in a case
registered under Sections 341, 323, 354, 37, 506 of the Indian
Penal Code and 3(x) of the SC/ST Act.
Considering that there is a counter version of the
same occurrence and there is a land dispute between the
parties, let the petitioner above named be released on
anticipatory bail in the event of arrest or surrender before the
learned court below within a period of 12 weeks from today in
connection with Pupri P.S. case No.35 of 2011 on furnishing
bail bonds of Rs.10,000/- (Ten thousand) with two sureties of
the like amount each to the satisfaction of Sub Divisional
Judicial Magistrate, Pupri at Sitamarhi, subject to the
conditions as laid down under Section 438(2) of the Code of
Criminal Procedure as also conditions (i) That one of the
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 shall clearly state that the petitioner is not an
accused in any other case and if he is he shall not be
-2-
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. )