High Court Patna High Court - Orders

Chandra Shekhar Sah @ Raj Kuwar Sah vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Chandra Shekhar Sah @ Raj Kuwar Sah vs The State Of Bihar on 23 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.25416 of 2011
                   Chandra Shekhar Sah @ Raj Kumar Sah, S/o Ramfal Sah.
                                           Versus
                                     The State of Bihar
                                       -----------------

02. 23.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a

case registered under Sections 406, 504 and 506 of the

Indian Penal Code.

Considering the nature of allegations against the

petitioner, let the petitioner, above named be released on

anticipatory bail in the event of arrest or surrender before

the learned Court below within a period of four weeks

from the date of receipt of the order 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 Sub-Divisional Judicial

Magistrate, Birpur, Supaul in connection with Birpur P.S.

Case No. 31 of 2011 subject to the conditions as laid

down under Section 438(2) of the Code of Criminal

Procedure as also 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

undertake to inform the Court if there is any change in
2

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 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/-