High Court Patna High Court - Orders

Khajanchi Prasad Singh @ … vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Khajanchi Prasad Singh @ … vs State Of Bihar on 23 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.13436 of 2010
                  KHAJANCHI PRASAD SINGH @ KHAJANCHI SINGH SON OF
                  LATE BENI PRASAD SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

4. 23.6.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Section 302/34 of the Indian Penal Code and 27 of

the Arms Act.

It has been submitted that the allegation against the

petitioner is that he fired at the informant, which accidentally hit his

niece, due to which she died. It has further been submitted that in

fact prior to the present occurrence the petitioner’s brother had

been murdered by the informant and others, for which a case was

going on and in fact the informant had few days before this

occurrence threatened the petitioner against deposing in the said

case or to face dire consequences. It has further been submitted

that the petitioner is a Railway employee and is not likely to

abscond.

In view of such, let the petitioner above named, who is

in custody since 9.11.2009 and has fair antecedents, be released

on bail on furnishing bail bond of Rs.5,000/- (Five thousand) with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Munger in Dharhara P.S.case No.26 of 2009,

subject to the conditions (i) That one of the bailors will be a close

relative of the petitioner who will give an affidavit giving genealogy
-2-

as to how he is related with the petitioner. The bailor 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 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 and (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.

( Anjana Prakash, J. )

Narendra/