IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13382 of 2010
NAGESHWAR SINGH @ NAGO SINGH S/O LATE MOGAL SINGH
Versus
STATE OF BIHAR
-----------
4. 23.08.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 302,
201/34 of the Indian Penal Code and Section 27
of the Arms Act.
It has been submitted that even though
the petitioner is named in the First Information
Report but apart from suspicion there is no
material against him nor did have motive to
commit the occurrence.
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 or any other
surety to be fixed by the court concerned to the
satisfaction of Addl. District & Sessions Judge-
IVth, Naugachia in connection with Gopalganj P.S.
Case No. 255/2009, subject to the conditions, (i)
That one of the bailor will be a close relative of the
2
petitioner who will give an affidavit giving
genealogy as to how he is related with the
petitioner, (ii) That the affidavit shall clearly state
that the petitioner is not an accused in any other
case and if he is he shall not be released on bail,
(iii) 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
ground of misuse, (iv) 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, (v) That the petitioner will be well
represented on each date if he fails to do so on
two consecutive dates, his bail will be liable to be
cancelled.
Fahad. ( Anjana Prakash, J )