IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.42794 of 2010
MANOJ KUNWAR son of Late Umdi Kunwar
Versus
THE STATE OF BIHAR
-----------
3/ 14.03.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 302, 201/34 Indian Penal Code and 27 of the
It has been submitted that at best it would be a case of
having been last seen with the deceased against the petitioner and
apart from one other case pending again him the petitioner has no
criminal antecedents.
In view of such, 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 3rd
Additional Sessions Judge, Naugachia at Bhagalpur, in connection
with Sessions Trial No.1101 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. The bailors will undertake to furnish information to
the court about any change in the address of the petitioner, (ii) 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
2
bail on the ground of misuse, (iii) 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 (iv) 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.
The fact that there is only one other case pending against
the petitioner shall be verified by the Magistrate before releasing the
petitioner on bail.
JA/- (Anjana Prakash,J.)