IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 28104 of 2011
1. Nagendra Singh S/O Heeralal Singh R/O Vill. Nawada
Pasrasauni, P.S. Uchkagaon, Distt. Gopalganj.
Versus
1. The State Of Bihar
--------------------
02. 26.08.2011 Supplementary-affidavit filed today be kept on
record.
Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 419, 420 and 304 of the
Indian Penal Code.
Considering that the petitioner is in custody
since 04.08.2011 and the allegation against him remained
uncorroborated, 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 as fixed by the Court to the
satisfaction of Chief Judicial Magistrate, Gopalganj in
connection with Uchkagaon P.S. Case No. 124 of 2011
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 undertake to
inform the Court if there is any change in the address of
the petitioner. (ii) That the bailor shall also state on
2
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/-