IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30084 of 2011
Butan Singh son of Late Chand Badan Singh
Versus
The State Of Bihar
-----------
2. 14.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 341, 323, 326 and 379 of the Indian
Penal Code.
Considering that no specific overt act is alleged
against the petitioner, 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 learned Chief Judicial Magistrate, Bhojpur at
Ara in connection with Udwant Nagar (Gajrajganj) P.S. Case
No.192 of 2010, subject to the conditions (i) That one of the
bailor will be a close relative of the petitioner who will give an
affidavit giving genealogy as to how he is related with 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 liberty to initiate the
proceeding for cancellation of bail on ground of misuse, (iii)
-2-
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 if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
It has been submitted that the petitioner is an
accused in one complaint case except the present one, which
fact will be verified by the Magistrate concerned before
releasing the petitioner on bail.
Narendra/ ( Anjana Prakash, J. )