IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43439 of 2010
CHANACHUR SAO, S/o Gholat Sah.
Versus
THE STATE OF BIHAR
-----------
04. 14.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 302, 201 and 120B of the
Indian Penal Code.
It has been submitted on behalf of the petitioner
that at best it is a case of suspicion against the petitioner.
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 as fixed by the Court to
the satisfaction of Additional Sessions Judge, F.T.C.-VII,
Purnia in connection with S.Tr. No. 1273 of 2010 arising
out of Dhamdaha P.S. Case No. 119 of 2008 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 bailor shall be the cousin brother of the
petitioner namely Bindeshwary Sah, S/o Late Akal Sah.
The bailor will also undertake to inform the Court if there
is any change in the address of the petitioner. (ii) That
2
the affidavit shall clearly state that the petitioner is
not an accused in any other case and if he is he shall
not be released on bail. (iii) 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.)
Vikash/-