High Court Patna High Court - Orders

Hans Paswan vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Hans Paswan vs State Of Bihar on 26 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.34822 of 2010
               HANS PASWAN S/O ARJUN PASWAN
                               Versus
                        STATE OF BIHAR
                              -----------

3. 26.11.2010 Heard learned counsel for the

petitioner and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 304

(B)/ 34 of the Indian Penal Code.

Considering that even though initially

it was a case of under Section 304 I.P.C. the

charge sheet was submitted under Section 306

I.P.C., 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

learned A.C.J.M. Hilsa (Nalanda) in connection

with Tharthari P.S. Case No. 16/2010, 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
2

furnish information to the Court about any

change in address of the petitioner. (ii) 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, (iii) 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.

Fahad.                             ( Anjana Prakash, J. )