IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.19606 of 2011
1. Ajay Singh @ Ajay Kum Singh
2. arRajesh Kumar
3. Sarvajit Singh and
4. Ram Niwas Singh.......Petitioners.
Versus
The State Of Bihar...Opposite party.
29.7.2011
Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted for the
offence under Sections 341,323,324,325,326,308 and 34 of the Indian
Penal Code.
Considering that the assault took place on account of
minor scuffle and injuries are simple as also they have no crimi-
nal antecedent, let the petitioners, named above, in the event of
their surrender within four weeks from the date of receipt of a
copy of this order in connection with Chauri P.S. Case No.19 of
2011, be released on anticipatory bail on furnishing bail bond of
10,000/- each with two sureties of the like amount each to the
satisfaction of the Chief judicial Magistrate, Bhojpur at Ara,subject to
conditions as laid down under Section 438 (2) Cr.P.C.and (i) That one of
the bailors will be a close relative of the pet-
tioners, who will give an affidavit giving genealogy as to how he is
related with the petitioners. The bailors will undertake to furnish
information to the court about 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 they are, they shall not be released on
bail and further the petitioners shall undertake to be represented on the
2
first date after cognizance if the investigation in the case is still pending
and in case they fail to do so, their bail bond will be liable to be cancelled
(iii) That the bailors shall also state on affidavit that they will inform the
court concerned if the petitioners are 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 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.
Anilkr.sinha (Anjana Prakash,J.)