High Court Patna High Court - Orders

Sujit Sah @ Sujit Kumar Sah vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Sujit Sah @ Sujit Kumar Sah vs State Of Bihar on 29 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.37298 of 2010
        SUJIT SAH @ SUJIT KUMAR SAH S/O LATE LAXMAN SAH
                                 Versus
                          STATE OF BIHAR
                                -----------

2. 29.10.2010 Heard learned Counsel for the

petitioner and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 147,

148, 149, 303, 427, 435, 432, 452, 307, 395 of

the Indian Penal Code and 27 of the Arms Act.

Considering that the petitioner is not

named in the First Information Report and

subsequently his name transpired in the

confessional statement of the co-accused, 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 learned Chief

Judicial Magistrate, Sitamarhi in connection

with Belsand P.S. Case No. 31/2010, subject to

the conditions, (i) That one of the bailor will be a

close relative of the petitioner who will give an
2

affidavit giving genealogy as to how he is related

with the petitioner and the other bailor shall be

the brother of the petitioner namely Prem Sah.

The bailor will undertake to furnish information

to the Court about any change in 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 cancellation

of bail on 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, (iv) 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.

Fahad.                             ( Anjana Prakash, J. )