High Court Patna High Court - Orders

Brijesh Rao vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Brijesh Rao vs The State Of Bihar on 25 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27962 of 2011
                               Sailesh Rao, son of Bishnu Rao
                                              Versus
                                      The State Of Bihar
                                                with
                               Cr.Misc. No.28059 of 2011
                              Brijesh Rao, son of Late Paras Rao
                                              Versus
                                      The State Of Bihar
                                            -----------

2. 25.08.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offence under Sections 302 and 201/34 of the Indian Penal

Code.

It has been submitted that the case is based on

the theory of last seen and apart from a vague motive and

suspicion having been expressed against the petitioners, there

is no direct evidence against them.

Considering the aforesaid as also that they have

fair antecedents, let the petitioners above named, be released

on bail on furnishing bail bond of Rs. 5,000/- (Five thousand)

each with two sureties of the like amount each or any other

surety to be fixed by the court concerned to the satisfaction of

Additional Chief Judicial Magistrate, Bagaha (West Champaran)

in connection with Semera (Chiutaha) P.S. Case No. 16 of 2011

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.
2

The bailor will undertake to furnish information to the court

about any change in the address of the petitioners. (ii) That the

affidavit shall clearly state that the petitioners are not accused in

any other case and, if they are, they shall not be released on

bail. (iii) 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.

(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. (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.

( Anjana Prakash, J.)
S.Ali