High Court Patna High Court - Orders

Manohar @ Manager Chauhan vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Manohar @ Manager Chauhan vs The State Of Bihar on 16 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.45073 of 2010
             MANOHAR @ MANAGER CHAUHAN, SON OF LATE BALGOBIND
             CHAUHAN
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 16.03.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 498A, 302 and 201/34 of the Indian

Penal Code.

It has been submitted that the petitioner is the father

of the deceased and the allegation against him is that he

administered poison to his own son which appears to be

absurd.

Considering the same, let the petitioner above

named, who is in custody since 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, Nalanda at Biharsharif in Rahui (Vena) P.S. Case

No. 89 of 2010 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 state on affidavit that he will inform the court

concerned if the petitioner is implicated in any other case of
2

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 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