High Court Patna High Court - Orders

Baishakhi Sada vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Baishakhi Sada vs State Of Bihar on 2 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.21742 of 2010
            BAISHAKHI SADA S/O LATE MAHAVIR SADA
                               Versus
                        STATE OF BIHAR
                              -----------

2. 02.07.2010 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, 341, 342,

324, 325, 307, 302, 379, 435, 448 of the Indian Penal

Code and 27 of the Arms Act and 17/18 of the C.L.

Act.

Considering that the petitioner is named in

the First Information Report but there is no specific

overt act alleged against him and the other co-accused

persons who were put on trial have been acquitted of

the charges, since none of the witnesses supported the

case of prosecution, 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 to the satisfaction of the learned Chief Judicial

Magistrate, Khagaria, in connection with Khagaria
2

P.S. case no. 65/2006, G. R. No. 189/2006, 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 the other bailor shall be the wife 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 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 the

ground of misuses, (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

and 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 and if
3

he fails to do so on two consecutive dates, his bail will

be liable to be cancelled.

The fact that the petitioner has only two

other cases pending before the court besides the

present one, will be verified by the Magistrate before

releasing the petitioner on bail.

Fahad.                                   ( Anjana Prakash, J. )