IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37359 of 2010
1. KHOKHA SINGH S/O LATE BEDANAND SINGH
2. KAPILDEO SINGH S/O LATE BEDANAND SINGH
Versus
STATE OF BIHAR
-----------
2. 29.10.2010 Heard learned Counsel for the
petitioners and the State.
The petitioners seek bail in a case
instituted for the offence under Sections 147,
148, 149, 427, 448, 436 and 379 of the Indian
Penal Code.
Considering that the petitioners are in
custody since 10.1.2007 and 9.2.2010 and the 3
witnesses examined during trial, have not
supported the case of prosecution, let the
petitioners above named, be released on bail on
furnishing bail bond of Rs. 5,000/-(Five
thousand) each with two sureties of the like
amount each or any other surety to be fixed by
the court concerned to the satisfaction of learned
A.D.J. I, Naugachia in connection with Dhol
Bazza (Kodwa) P.S. Case No. 181/1998, subject
to the conditions, (i) That one of the bailor will be
a close relative of the petitioners who will give an
2
affidavit giving genealogy as to how he is related
with the petitioners and the other bailor shall be
the father/brother/mother of the petitioners.
The bailor will undertake to furnish information
to the Court about any change in address of the
petitioners. (ii) That the bailor shall also state on
affidavit that he will inform the court concerned
if the petitioners are implicated in any other case
of similar nature after their 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 petitioners will be well represented on
each date if they fail to do so on two consecutive
dates, their bail will be liable to be cancelled.
Fahad. ( Anjana Prakash, J. )