High Court Patna High Court - Orders

Lal Babu Sah vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Lal Babu Sah vs State Of Bihar on 1 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.21579 of 2010
                  LAL BABU SAH, S/o Bhanu Sah.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 01.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 147, 148, 323, 326,

307, 379, 504 and 120B of the Indian Penal Code.

By order dated 17.12.2009 vide Cr. Misc. No.

33613 of 2009 the petitioner was refused bail stating

that it was being refused for the present. The

petitioner has renewed his prayer for bail after having

remained in custody since 18.07.2009.

In view of such, 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 to the satisfaction of Chief Judicial

Magistrate, East Champaran at Motihari in

connection with Turkauliya P.S. Case No. 217 of 2008

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. The bailor will also
2

undertake to inform the Court if there is any change

in the address of the petitioner. (ii) 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. (iii) 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. (iv) 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/-