High Court Patna High Court - Orders

Ashok Sah vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Ashok Sah vs The State Of Bihar on 14 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.43353 of 2010
                     ASHOK SAH, S/o Sitaram Sah.
                                Versus
                         THE STATE OF BIHAR
                               -----------

03. 14.03.2011 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.

Considering that there is no eye-witness to the

occurrence and there is only vague motive alleged against

the petitioner who happens to be the brother-in-law of the

wife of the deceased, 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 Chief Judicial Magistrate, Muzaffarpur in

connection with Ahiyapur P.S. Case No. 120 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 and the other bailor shall be the father

of 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 affidavit shall clearly state that
2

the petitioner is not an accused in any other case and

if he is he shall not be released on bail. (iii) 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. (iv) 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/-