High Court Patna High Court - Orders

Butan Sharma @ Anil Sharma vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Butan Sharma @ Anil Sharma vs The State Of Bihar on 25 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.8713 of 2011
           BUTAN SHARMA @ ANIL SHARMA S/O GANGA SHARMA
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

2. 25.03.2011 Heard learned counsel for the petitioner and

the state.

The petitioner seeks bail in a case instituted

for the offence under Sections 302, 120-B, 307/34 of

the Indian Penal Code and 27 of the Arms Act.

It has been submitted that from the facts of

the case it does not to be a case of 302 I.P.C.

Considering the same, let the petitioner who

is in custody since 18.12.2010 and has fair

antecedents, 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, Khagaria in connection with

Khagaria (Muffasil) P.S. Case No. 542/2010, 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

and the other bailors shall be the uncle of the

petitioner namely Ramakant Sharma. The bailor will
2

undertake to furnish information to the Court about

any change in address of the petitioner. (ii) That the

affidavit shall clearly state that the petitioner is not an

accused in any other case and, if he is, he shall not be

released on bail, (iii) 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 bail on ground of

misuse, (iv) 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, (v) 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.)