High Court Patna High Court - Orders

Babudhan Bind &Amp; Ors vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Babudhan Bind &Amp; Ors vs State Of Bihar on 10 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.38517 of 2010
                  1. BABUDHAN BIND, S/o Banwari Bind.
                    2. Ayodhya Bind, S/o Bhikhari Bind.
                    3. Ramesh Bind, S/o Bhikhari Bind.
      4. Sudarshan Bind @ Darshan Bind, S/o Sukalu Bind @ Akalu Bind.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02. 10.11.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offences under Sections 147, 148, 149, 323, 307,

504, 506 and 379 of the Indian Penal Code and Section

27 of the Arms Act.

Considering that the occurrence took place in

the background of land dispute as also the submission

that in the facts of the case no offence under Section 307

IPC would be made out, let the petitioners, above named

be released on bail on furnishing bail bonds of Rs. 5,000/-

(Five Thousand) each with two sureties of the like amount

each or any other surety as fixed by the Court to the

satisfaction of Chief Judicial Magistrate, Kaimur at

Bhabhua in connection with Bhabhua P.S. Case No. 65 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 also undertake

to inform the Court if there is any change in the address
2

of the petitioners. (ii) 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. (iii) That the petitioners will give an undertaking

that they will receive the police papers on the given date

and be present on date fixed for charge and if they fail to

do so on two given dates and delays the trial in any

manner, their bail will be liable to be cancelled for reasons

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.)
Vikash/-