IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8456 of 2011
BIMAL SINGH, SON OF LATE SONELAL SINGH
Versus
THE STATE OF BIHAR
-----------
2. 27.4.2011 Heard learned counsel for the petitioner and the
State.
The petitioner was refused bail by an order dated
23.7.2010 in Cr. Misc. 24869 of 2010 since three fire arms were
recovered from his possession but it was stated that it was
being rejected at this stage. The petitioner is in custody since
18.4.2010.
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 Sub Divisional Judicial Magistrate, Purnea, in
Sadar P.S. Case No. 126 of 2010 (G.R. No. 868 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 shall be the wife of the petitioner. The bailor will
undertake to furnish information to the Court about any change
in address of the petitioner. (ii)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
2
liberty to initiate the proceeding for cancellation of bail on the
ground of misuse. (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.)
S.Ali