High Court Patna High Court - Orders

Abhimanyu Rai &Amp; Anr vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Abhimanyu Rai &Amp; Anr vs State Of Bihar on 2 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12309 of 2010
                  1. ABHIMANYU RAI, SON OF MISHRI RAI
                  2. RANJEET RAI, SON OF SHANKAR RAI
                                              Versus
                                       STATE OF BIHAR
                                            -----------

3. 02.07.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under Sections 147, 148, 149, 302, 307, 341, 323, 337

and 504 of the Indian Penal Code.

The prosecution case is that while an altercation was

in progress between the parties, the deceased attempted to

intervene, on account of which, he was also variously assaulted

by the accused persons. The post mortem examination report

reveals that all injuries have been found on the extremities and

none on the vital parts. On 10.5.2010 noting the arguments of

the parties wherein the Informant stated that almost all

witnesses have already been examined while the petitioner

asserted that the case was still at the stage of commitment, a

report was called for from the trial court to ascertain the stage of

trial. The report reveals that the case had been fixed for framing

of charge on 4.6.2010.

In view of such, let the petitioners above named, be

released on bail on furnishing bail bond of Rs. 5,000/- (Five

thousand) each with two sureties of the like amount each to the

satisfaction of Shri Piyush Kumar Srivastava, Judicial
2

Magistrate, 1st Class, Saran at Chapra, in Baniapur P.S. Case

No. 104 of 2007 corresponding to U.T. No. 19 of 2010 subject to

the following conditions: (i)That one of the bailors will be a close

relative of the petitioners who will give an affidavit giving

genealogy as to how he is related with the petitioners. The

bailor will undertake to furnish information to the Court about

any change in address of the petitioners. (ii)That the affidavit

shall clearly state that the petitioners are not accused in any

other case and if they are, they shall not be released on bail.

(iii)That the bailor shall also state on affidavit that he will inform

the court concerned if the petitioners are implicated in any other

case of similar nature after their 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 petitioners will be well represented on each date

and if they fail to do so on two consecutive dates, their bail will

be liable to be cancelled.

( Anjana Prakash, J.)
S.Ali