High Court Patna High Court - Orders

Niraj Kumar vs The State Of Bihar on 10 November, 2010

Patna High Court – Orders
Niraj Kumar vs The State Of Bihar on 10 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38320 of 2010
                    NIRAJ KUMAR SON OF LATE DEEP NARAYAN SINGH
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 10.11.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.386, 307/34 of the Indian Penal Code and 27 of

the Arms Act as well as ¾ of the Explosive Substance Act.

Considering that the occurrence took place in the

background of land dispute between the parties, who are

agnates as also that no one was hurt in the transaction, let

the petitioner above named, who is in custody since

16.9.2010, 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 Chief Judicial Magistrate,

Patna in Patliputra P.S. case No.126 of 2010, subject to the

conditions (i) That one of the bailors shall be the

mother/sister of the petitioner and the other bailor 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 undertake to furnish information to the Court

about any change in 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
2

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, (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 if he fails to

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

cancelled.

Narendra/                         ( Anjana Prakash, J. )