IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23072 of 2011
Chunchun Thakur, son of Sri Sundeshwar Thakur
Versus
The State Of Bihar
-----------
For the petitioner : Mr. Ajay Thakur, Adv.
For the State : Mr. R.B. Roy 'Raman' A.P.P.
For the Informant : Mr. Sujit Kumar Singh, Adv.
------------
2. 29.7.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 341, 323, 302 and 504/34 of the
Indian Penal Code.
Considering that there is no direct material against
the petitioner of having killed the deceased as also only one
injury was found on the neck of the deceased in the post
mortem examined report, 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
Chief Judicial Magistrate, Samastipur, in connection with Mehsi
P.S. Case No. 40 of 2010 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. The bailor will undertake to furnish
information to the court about any change in the address of the
petitioner. (ii) That the affidavit shall clearly state that the
2
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 the 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. (v)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.)
S.Ali