High Court Patna High Court - Orders

Chhotan Rai vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Chhotan Rai vs State Of Bihar on 28 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.36527 of 2010
                   CHHOTAN RAI, son of Lakhi Rai
                                Versus
                         STATE OF BIHAR
                               -----------

2/- 28.10.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under section 302/34 of the Indian Penal

Code.

Considering that there is no direct material

against the petitioner and the entire case is based on

suspicion, let the petitioner above named, who is in

custody since 15.05.2010, 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, Sheohar, in Tariyani

P.S. Case No. 62 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
2

change in address of the petitioner. (ii) That 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 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, (iv) 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, and (v) 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.

( Anjana Prakash, J. )

Ashwini/-