High Court Patna High Court - Orders

Haridwar Singh vs State Of Bihar on 25 November, 2010

Patna High Court – Orders
Haridwar Singh vs State Of Bihar on 25 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.27934 of 2010
                HARIDWAR SINGH, S/o Late Banke Singh.
                                Versus
                         THE STATE OF BIHAR
                               -----------

04. 25.11.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 302 and 201/34 of the Indian

Penal Code.

Considering that apart from the supervision note

based on suspicion there is no cogent material against the

petitioner, 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 as fixed by the Court to the satisfaction

of 1st Additional Sessions Judge, Nawada in connection

with S.Tr. No. 1247 of 2010 arising out of Nardiganj P.S.

Case No. 54 of 2002 subject to the following 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 bailor

shall be the son-in-law of the petitioner namely Shailesh

Kumar. The bailor will also undertake to inform the Court

if there is any change in the 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
2

be released on bail. (iii) That the bailor shall also state on

affidavit that he 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 the 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 and if he

fails to do so on two consecutive dates, his bail will be

liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-