High Court Patna High Court - Orders

Kundan Kumar Singh vs The State Of Bihar on 23 August, 2010

Patna High Court – Orders
Kundan Kumar Singh vs The State Of Bihar on 23 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.20747 of 2010
      PARASH KUMAR SINGH @ Parash Singh, S/o Sikendra Singh.
                              Versus
                       THE STATE OF BIHAR
                                with
                    Cr.Misc. No.20771 of 2010
              KUNDAN KUMAR SINGH, S/o Sudhir Singh.
                              Versus
                       THE STATE OF BIHAR
                             -----------

03. 23.08.2010 Heard learned counsel for the petitioners and

the State.

The petitioners seek bail in a case instituted

for the offences under Sections 307, 324, 323, 379,

341, 147, 148 and 149 of the Indian Penal Code.

It has been submitted that even though in

the First Information Report it has been stated that

the informant was assaulted for ends of robbery but

during investigation it transpired that there had been

an altercation between the accused persons with the

informant and thereafter this occurrence took place

in which the informant had been caused simple

injuries. The further submission is that the

petitioners have no criminal antecedents which fact

will be verified by the Magistrate concerned before

releasing the petitioner on bail.

In view of such, let the petitioners, above
2

named be released on bail on furnishing bail bonds 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,

Saharsa in connection with Bihra P.S. Case No. 153

of 2009 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 mother/wife 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 affidavit shall clearly state

that the petitioners are not an accused in any other

case and if they are they shall not be released on bail.

(iii) 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. (iv)

That the petitioners will give an undertaking that they

will receive the police papers on the given date and be
3

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. (v) 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/-