IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27934 of 2010
HARIDWAR SINGH, S/o Late Banke Singh.
Versus
THE STATE OF BIHAR
-----------
04. 25.11.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 302 and 201/34 of the Indian
Penal Code.
Considering that apart from the supervision note
based on suspicion there is no cogent material against the
petitioner, 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 as fixed by the Court to the satisfaction
of 1st Additional Sessions Judge, Nawada in connection
with S.Tr. No. 1247 of 2010 arising out of Nardiganj P.S.
Case No. 54 of 2002 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 bailor
shall be the son-in-law of the petitioner namely Shailesh
Kumar. The bailor will also undertake to inform the Court
if there is any change in the 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
2
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.)
Vikash/-