High Court Patna High Court - Orders

Chhotu Singh vs State Of Bihar on 30 March, 2011

Patna High Court – Orders
Chhotu Singh vs State Of Bihar on 30 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.32803 of 2010
                  CHHOTU SINGH S/o Sri Lalan Prasad Singh
                                   Versus
                             STATE OF BIHAR
                                  -----------

3/ 30.03.2011 Heard learned counsel for the petitioner and the State.

It has been submitted that the petitioner was refused bail

by order dated 08.03.2010 passed in Cr. Misc. No.7389 of 2010, but

has renewed his prayer for bail on the ground that he is in custody

since 06.07.2009 and undertakes to be more responsible in future.

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 below to the satisfaction of the Chief

Judicial Magistrate, Saharsa, in connection with Sour Bazar P.S.

Case No.320 of 2008, subject to the 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 another bailor shall be the father of the petitioner. The bailors

will undertake to furnish information to the court about any change

in the address of the petitioner, (ii) That the bailors shall also state

on affidavit that they 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 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
2

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 (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.

In view of the antecedents of the petitioner, the

petitioner is directed to appear before the Superintendent of Police,

Saharsa, within fifteen days of his release with a copy of this order

and every two weeks thereafter for the next nine months. The

conduct of the petitioner will be kept under watch in this period by

the Superintendent of Police concerned and if it is found wanting in

any respect, a report shall be made to the court concerned by him to

initiate a proceeding for cancellation of bail for reasons of misuse of

bail. After reporting to the Superintendent of Police, a certificate

will be filed by the petitioner before the court concerned.

JA/-                                           (Anjana Prakash,J.)