IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32038 of 2011
Dhrup Singh @ Drup Kr. Singh, son of Ramashankar Singh
Versus
The State Of Bihar
----------------------------------
2. 28.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Section 395 of the Indian Penal Code.
Considering that the petitioner is in custody since
25.8.2011 and now charges have been framed and the
petitioner undertakes that he will be physically present on each
date, 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 F.T.C.-V, Saran at
Chapra, in connection with Sessions Trial No. 73 of 2007
arising out of Amnour (Bheldi) P.S. Case No. 119 of 2005,
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 shall be the father of the petitioner.
The bailor will also undertake to inform the Court if there is any
change in the 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
2
cancellation of bail on the ground of misuse. (iii) That the
petitioner will be physically present on each date and if he fails
to do so on two consecutive dates without any reasonable
cause, his bail shall be automatically cancelled.
( Anjana Prakash, J.)
S.Ali