IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22674 of 2010
KHARGA SAHNI @ KHARHA SAHNI @ RANJEET SAHNI SON OF SRI
RAM SEWAK SAHNI
Versus
THE STATE OF BIHAR
-----------
2. 9.7.2010 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.
It appears that the petitioner was not named in the first
information report and subsequently his name transpired in the
confessional statement of the co-accused and thereafter he himself
also confessed before the police. In similar circumstances co-
accused Upendra Sahni has been granted bail by this Court vide
Cr.Misc.No.32178 of 2009 by an order dated 21.6.2010.
It has been submitted that the petitioner has clean
antecedent and is in custody since 19.10.2008.
In view of such, 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 to the
satisfaction of Chief Judicial Magistrate, Darbhanga in T.R.No.990
of 2009 arising out of Singhwara P.S.case No.113 of 2008, 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 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
-2-
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 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. )
Narendra/