IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30731 of 2010
MANJEET SINGH @ MADANJEET SINGH SON OF SHEODEEP SINGH
Versus
STATE OF BIHAR
-----------
2. 13.9.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 304B and 201/34 of the Indian Penal Code.
It has been submitted that even though the informant
had raised allegations against the in-laws of having committed the
murder of his daughter, but subsequently he filed a petition before
the court below resiling from his earlier statement.
Considering the same, let the petitioner above named,
who is in custody since 20.10.2009, 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 Additional Sessions Judge Vth,
Bhojpur at Ara in Sessions Trial No.182 of 2010 arising out of
Pawana P.S.case No.5 of 2009, 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, (ii) 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 (iii) that the petitioner will be well
represented on each date and if he fails to do so on two
-2-
consecutive dates, his bail will be liable to be cancelled.
The Magistrate concerned before releasing the
petitioner on bail will notice the informant and confirm that indeed
he had filed the petition on 4.6.2009 and that too without coercion.
( Anjana Prakash, J. )
Narendra/