IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21579 of 2010
LAL BABU SAH, S/o Bhanu Sah.
Versus
THE STATE OF BIHAR
-----------
02. 01.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 147, 148, 323, 326,
307, 379, 504 and 120B of the Indian Penal Code.
By order dated 17.12.2009 vide Cr. Misc. No.
33613 of 2009 the petitioner was refused bail stating
that it was being refused for the present. The
petitioner has renewed his prayer for bail after having
remained in custody since 18.07.2009.
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, East Champaran at Motihari in
connection with Turkauliya P.S. Case No. 217 of 2008
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
2
undertake to inform the Court if there is any change
in the address of the petitioner. (ii) 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. (iii) 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. (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.)
Vikash/-