High Court Patna High Court - Orders

Jaleshwar Sahni &Amp; Ors vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Jaleshwar Sahni &Amp; Ors vs State Of Bihar on 9 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.26426 of 2010
                        JALESHWAR SAHNI & ORS
                                   Versus
                             STATE OF BIHAR
                                  -----------

2. 09.08.2010 Heard learned Counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under Sections 302 /201/34 of the Indian Penal Code.

Even though in the First Information Report there

is an allegation against the petitioners of having drowned

deceased after making him drunk, but during investigation, it

transpired that the deceased in fact, had been engaged for

clearing a pond and drowned while he was doing so in a

drunken stage.

Considering the same, let the petitioners above

named, be released on bail on furnishing bail bond of

Rs.5,000/- (Five thousand) each with two sureties of the like

amount each to the satisfaction of learned Chief Judicial

Magistrate, Muzaffarpur, in connection with Hathauri P.S.

Case No. 111/09, G.R. NO. 2713/09 subject to the

conditions, (i) That one of the bailors will be a close relative

of the petitioners who will give an affidavit giving genealogy

as to how he is related with the petitioners. The bailor will

undertake to furnish information to the court about any
-2-

change in the address of the petitioners, (ii) That the

petitioners will give an undertaking that they will receive the

police papers on the given date and be present on date fixed

for charge and if they fail to do so on two given dates and

delays the trial in any manner, their bail will be liable to be

cancelled for reasons of misuse, (iii) That the petitioners will

be well represented on each date and if they fail to do so on

two consecutive dates, their bail will be liable to be cancelled.

Fahad.                                    ( Anjana Prakash, J. )