High Court Patna High Court - Orders

Indal Das vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Indal Das vs The State Of Bihar on 21 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No. 20846 of 2011
                           Indal Das, S/o Bindeshwar Das.
                                         Versus
                                  The State of Bihar
                                   --------------------

05. 21.11.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 447, 323, 337 and 504/34 of

the Indian Penal Code and later on Section 302 IPC has

been added.

Considering that there is a counter-version with

regard to the occurrence and the deceased died after five

days of the same as also that the petitioner is in custody

since 12.02.2011 without any criminal antecedents and

charges have been framed, 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 Additional Sessions Judge, F.T.C.-I, Gaya

in connection with Sessions Trial No. 36 of 2011 arising

out of Konch P.S. Case No. 78 of 2007 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 father of the petitioner.
2

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 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 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/-