High Court Patna High Court - Orders

Arun Singh @ Arun Kumar Singh vs The State Of Bihar on 1 October, 2010

Patna High Court – Orders
Arun Singh @ Arun Kumar Singh vs The State Of Bihar on 1 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33026 of 2010
                 ARUN SINGH @ ARUN KUMAR SINGH
                       S/O BALESHWAR SINGH
                                 Versus
                        THE STATE OF BIHAR
                                -----------

2. 01.10.2010 Supplementary Affidavit filed today be kept on

record.

Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 147, 148, 149, 341, 323, 324,

307, 379, 447, 504 of the Indian Penal Code and 27 of the

Arms Act.

It has been submitted that there is land dispute

between the parties, who are agnates and there is no

specific overt act alleged against any of the accused

persons.

Considering the same, 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 to be fixed by the court concerned

to the satisfaction of learned S.D.J.M. West, Muzaffarpur in

connection with Kudhni P.S. Case No. 325/2009, subject to

the conditions, (i) That one of the bailor will be a close
2

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 father-in-law of the petitioner. The

bailor will 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 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 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. )