High Court Patna High Court - Orders

Lalit Kumar vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Lalit Kumar vs The State Of Bihar on 16 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.24878 of 2011
                       Lalit Kumar, S/o Late Ranvir Prasad Singh.
                                          Versus
                                   The State of Bihar
                                      ----------------

02. 16.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a

case registered under Section 304/34 of the Indian Penal

Code.

In the First Information Report it is being alleged

that a team of excise officials took away the brother of the

informant and whereafter he was thrown in an injured

condition who died during treatment. The petitioner

happens to be one of the members of the raiding team

which had arrested the brother of the informant who was

subsequently released when he confessed his guilt and

deposited a fine of Rs. 1,000/- which are matters of

record.

The submission is that even accepting the

prosecution case true there is no specific overt act alleged

against the petitioner and the entire case is based on

suspicion since the petitioner was one of the members of

the raiding party.

Considering the same, let the petitioner, above

named be released on anticipatory bail in the event of
2

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 Chief

Judicial Magistrate, Aurangabad in connection with

Madanpur P.S. Case No. 210 of 2009 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 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. (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.

(Anjana Prakash, J.)
Vikash/-