IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.44268 of 2010
SIKANDAR SAH son of late Jhaksu Sah
Versus
THE STATE OF BIHAR
-----------
2/ 15.03.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 306 of the Indian Penal Code.
Considering that the petitioner is the father-in-law of the
deceased and the case was instituted under section 306 Indian Penal
Code, 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
below to the satisfaction of the Chief Judicial Magistrate, Bhagalpur,
in connection with Sanhaula P.S. Case No.41 of 2010, subject to the
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 bailors will undertake to furnish
information to the court about any change in the address of the
petitioner, (ii) 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, and (iii) 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.
JA/- (Anjana Prakash,J.)