High Court Patna High Court - Orders

Guddu Sah vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Guddu Sah vs The State Of Bihar on 13 October, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.32955 of 2011
                    Ashish Mandal son of Basant Mandal
                                   Versus
                             The State Of Bihar
                                     with
                        Cr.Misc. No.34008 of 2011
                        Guddu Sah son of Bhola Sao
                                   Versus
                             The State Of Bihar
                                     with
                        Cr.Misc. No.34108 of 2011
                  Shankar Paswan son of Mahendra Paswan
                                   Versus
                             The State Of Bihar
                                  -----------

2. 13.10.2011 Heard learned Counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under Section 302/34 of the Indian Penal Code and

27 of the Arms Act.

Considering that there is no eye witness to the

actual murder and only material against the petitioners is that

they were seen fleeing away from the place of occurrence, let

the petitioners 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 concerned to the satisfaction of learned

A.D.J., F.T.C. 5th, Munger in connection with S.T. No.559 of

2011 arising out of Jamalpur P.S. Case No.49 of 2011,

subject to the conditions (i) That one of the bailor will be a

close relative of the petitioners who will give an affidavit giving

genealogy as to how he is related with the petitioners. The
-2-

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 is 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 give an undertaking that they will

receive the police papers on the given date and be present on

date fixed for charge and if they fail to do so on two given

dates and delays the trial in any manner, their bail will be

liable to be cancelled for reasons of misuse, (iv) 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.

Narendra/                        ( Anjana Prakash, J. )