High Court Patna High Court - Orders

Manjeet Singh @ Madanjeet Singh vs State Of Bihar on 13 September, 2010

Patna High Court – Orders
Manjeet Singh @ Madanjeet Singh vs State Of Bihar on 13 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.30731 of 2010
           MANJEET SINGH @ MADANJEET SINGH SON OF SHEODEEP SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 13.9.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 304B and 201/34 of the Indian Penal Code.

It has been submitted that even though the informant

had raised allegations against the in-laws of having committed the

murder of his daughter, but subsequently he filed a petition before

the court below resiling from his earlier statement.

Considering the same, let the petitioner above named,

who is in custody since 20.10.2009, 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 Additional Sessions Judge Vth,

Bhojpur at Ara in Sessions Trial No.182 of 2010 arising out of

Pawana P.S.case No.5 of 2009, subject to the 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, (ii) 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 and (iii) that the petitioner will be well

represented on each date and if he fails to do so on two
-2-

consecutive dates, his bail will be liable to be cancelled.

The Magistrate concerned before releasing the

petitioner on bail will notice the informant and confirm that indeed

he had filed the petition on 4.6.2009 and that too without coercion.

( Anjana Prakash, J. )

Narendra/