High Court Patna High Court - Orders

Krishna Rai vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Krishna Rai vs State Of Bihar on 1 December, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.12976 of 2010
                    KRISHNA RAI, S/o Late Keval Rai.
                                Versus
                         THE STATE OF BIHAR
                               -----------

05. 01.12.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 447, 341, 342, 323, 324,

307, 379 and 504/34 of the Indian Penal Code.

By order dated 20.08.2010 this petition was

permitted to be listed on 01.11.2010 with the obvious

intent of granting bail to the petitioner on the said date

who had been refused bail on 24.12.2009 vide Cr. Misc.

No. 44999 of 2009.

In view of such this application is allowed and

the petitioner, above named is directed to 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 Chief Judicial Magistrate, Saran at Chhapra in

connection with Chhapra Muffasil P.S. Case No. 128 of

2009 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. The bailor will also undertake to

inform the Court if there is any change in the address of
2

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 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. (v)

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/-