High Court Patna High Court - Orders

Lalan Singh @ Lalan Kumar Singh vs State Of Bihar on 26 October, 2010

Patna High Court – Orders
Lalan Singh @ Lalan Kumar Singh vs State Of Bihar on 26 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.28463 of 2010
           LALAN SINGH @ LALAN KUMAR SINGH, SON OF RAJKISHORE
           SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3. 26.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 323, 324, 341, 452, 307 and 504/34 of

the Indian Penal Code.

By an order dated 15.4.2010, the petitioner was

refused bail vide Cr. Misc. 11733 of 2010 stating therein that it

was being rejected for the present. Thereafter, on 23.8.2010 the

matter was ordered to be listed on 25.10.2010 with the obvious

intent to grant him bail on the said date.

Considering the same, 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 or any other surety to be fixed by the court concerned to

the satisfaction of Chief Judicial Magistrate, East Champaran,

Motihari, in Patahi P.S. Case No. 102 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 undertake to furnish information to the Court about any

change in address of the petitioner. (ii)That the bailor shall also
2

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.)
S.Ali