IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25189 of 2010
SANJEEV KUMAR SINGH @ SANJEEV SINGH, son of Jaglal Singh
Versus
STATE OF BIHAR
-----------
4/- 25.10.2010 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under sections 304(B)/ 201 of the Indian
Penal Code.
It has been submitted that in the First
Information Report the informant has stated that when he
came to meet his sister ( the deceased) he did not find her
there and on asking the family members they did not
give any satisfactory reply. Thereafter, the informant
asked the neighbors who disclosed that the deceased had
been done to death by her in-laws. On going through the
case diary I find that there is no witness in support of this
fact.
Considering the same, let the petitioner above
named, who is in custody since 14.10.2009, be released
on bail on furnishing bail bond of Rs.5,000/- (Five
thousand) with two sureties of the like amount each or
2
any other surety to be fixed by the court concerned to the
satisfaction of Chief Judicial Magistrate, Saran at
Chapra, in connection with Mashrak P.S. Case No. 44 of
2005 subject to the conditions, (i) That one of the
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 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, (iii) 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.
Ashwini/- ( Anjana Prakash, J. )