IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8564 of 2011
AMARJEET KUMAR, S/o Devendra Prasad Singh.
Versus
THE STATE OF BIHAR
-----------
02. 25.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 302/34 of the Indian Penal
Code.
It has been submitted on behalf of the petitioner
that after the unfortunate incident the petitioner informed
his father-in-law who arrived at the hospital thereafter
instituted the present case. The further submission is that
the charge-sheet has been submitted under Section 306
IPC.
Considering the same, let the petitioner, above
named 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 as fixed by the Court to
the satisfaction of Sub-Divisional Judicial Magistrate,
Masourhi in connection with Punpun P.S. Case No. 69 of
2010 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
2
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/-