High Court Patna High Court - Orders

Bhola Rai & Ors. vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Bhola Rai & Ors. vs The State Of Bihar on 9 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.26949 of 2011
                1. Bhola Rai,
                2. Shatrughan Rai @ Shatrughan Das both son of Late Bake Das,
                3. Rakesh Kumar &
                4. Ramesh Kumar both sons of Bhola Rai                 ...Petitioners
                                       Versus
             The State Of Bihar                                             ... OP
                                      -----------

2/ 09.09.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek anticipatory bail in a case instituted

for the offence under section 307 and other allied sections of the

Indian Penal Code.

It has been submitted that the petitioner nos. 1 and 2 are

the brothers of the informant, whereas, petitioner nos. 3 and 4 are his

nephews and on account of minor dispute over land on spur of

moment this occurrence took place in which the informant and his

son sustained injury which was simple in nature.

In view of such, in the event of surrender of the

petitioners, named above, within four weeks from the date of receipt

of a copy of this order in connection with Maner P.S. Case No.74 of

2011, they shall be released on anticipatory bail on furnishing bail

bond of Rs.5,000/-(five thousand) with two sureties of the like

amount each to the satisfaction of the Addl. Chief Judicial

Magistrate, Danapur, subject to conditions as laid down under

section 438 (2) Cr. P.C., and (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 bailors

will undertake to furnish information to the court about any change

in the address of the petitioners, (ii) That the affidavit shall clearly
2

state that the petitioners are not an accused in any other case and, if

they are, they shall not be released on bail and further the petitioners

shall undertake to be represented on the first date after cognizance if

the investigation in the case is still pending and in case they fail to

do so, their bail bond will be liable to be cancelled (iii) That the

bailors shall also state on affidavit that they 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 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 delay the trial in any manner, their

bail will be liable to be cancelled for reasons of misuse and (v) 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.

JA/-                                            (Anjana Prakash,J.)