IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23152 of 2011
Pareyag Sah son of Baleshwar Sah
Versus
The State Of Bihar
-----------
2/ 29.07.2011 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.
Considering that there is no eye witness to the
occurrence and there is only suspicion cast against the petitioner on
account of speculated motive, 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 2nd
Additional Sessions Judge, Saran at Chapra, in connection with
Sessions Trial No.411 of 2011,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, and (ii) 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.
JA/- (Anjana Prakash,J.)