IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33026 of 2010
ARUN SINGH @ ARUN KUMAR SINGH
S/O BALESHWAR SINGH
Versus
THE STATE OF BIHAR
-----------
2. 01.10.2010 Supplementary Affidavit filed today be kept on
record.
Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 147, 148, 149, 341, 323, 324,
307, 379, 447, 504 of the Indian Penal Code and 27 of the
Arms Act.
It has been submitted that there is land dispute
between the parties, who are agnates and there is no
specific overt act alleged against any of the accused
persons.
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 to be fixed by the court concerned
to the satisfaction of learned S.D.J.M. West, Muzaffarpur in
connection with Kudhni P.S. Case No. 325/2009, subject to
the conditions, (i) That one of the bailor will be a close
2
relative of the petitioner who will give an affidavit giving
genealogy as to how he is related with the petitioner and the
other bailor shall be the father-in-law of the petitioner. The
bailor will undertake to furnish information to the Court
about any change in address of the petitioner. (ii) That the
affidavit shall clearly state that the petitioner is not an
accused in any other case and if he is he shall not be
released on bail, (iii) 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 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, (iv) 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, (v) 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.
Fahad. ( Anjana Prakash, J. )