High Court Patna High Court - Orders

Krishnadeo Singh vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Krishnadeo Singh vs The State Of Bihar on 3 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.24870 of 2011
                        Krishnadeo Singh, S/o Sri Mangal Singh.
                                         Versus
                                   The State of Bihar
                                          with
                        Criminal Miscellaneous No.25216 of 2011
                       Baikunth Singh, S/o Late Dharmdeo Singh.
                                         Versus
                                   The State of Bihar
                                     ----------------

02. 03.08.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offences under Section 414 of the Indian Penal Code,

Sections 25 (1-B), 26 and 35 of the Arms Act.

It has been submitted that the petitioners were

arrested on suspicion after they were chased by the police

party and from the possession of the petitioner,

Krishnadeo Singh a loaded country-made pistol and six

cartridges whereas the petitioner, Baikunth Singh a police

dress was recovered and they are in custody since

13.04.2011. The specific assertion is that the petitioner,

Krishnadeo Singh is accused in only one other case

whereas the petitioner, Baikunth Singh has fair

antecedents. This fact shall be verified by the Magistrate

concerned before releasing the petitioners on bail.

Considering the same, let the petitioners, above

named be released on bail on furnishing bail bonds of Rs.

5,000/- (Five Thousand) with two sureties of the like
2

amount each or any other surety as fixed by the Court to

the satisfaction of Chief Judicial Magistrate, Aurangabad

in connection with Kutumba P.S. Case No. 30 of 2011

subject to the following 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 and the other bailor shall be the

father/brother/mother/son of the petitioners. The bailor

will also undertake to inform the Court if there is any

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

bailor shall also state on affidavit that he will inform the

court concerned if the petitioners are implicated in any

other case of similar nature after their 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. (iii) 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. (iv) 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.

(Anjana Prakash, J.)
Vikash/-