High Court Patna High Court - Orders

Nathuni Singh vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Nathuni Singh vs The State Of Bihar on 14 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.33733 of 2011
                          Munna Singh, son of Late Nanku Singh
                                             Versus
                                    The State Of Bihar
                                 ----------------------------------

with
Criminal Miscellaneous No.34046 of 2011
Nathuni Singh, son of Late Surajdeo Singh
Versus
The State Of Bihar

———————————-

2. 14.10.2011 Heard learned counsel for the petitioners, learned

counsel for the Informant and the State.

The petitioners seek bail in a case instituted for

the offence under Sections 302/34 of the Indian Penal Code

and Section 27 of the Arms Act.

Considering that there is no specific overt act

alleged against the petitioners, let the petitioners above

named, be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) each with two sureties of the like

amount each or any other surety to be fixed by the court

concerned to the satisfaction of Sub Divisional Judicial

Magistrate, Bikramganj (Rohtas) at Sasaram in connection

with Dawath P.S. Case No. 44 of 2011, subject to the

following conditions: (i) That one of the bailors will be a close

relative of the petitioners, who will give an affidavit giving

genealogy as to how he is related with the petitioners. The

bailors will undertake to furnish information to the court about

any change in the address of the petitioners. (ii) That the

bailors shall also state on affidavit that they will inform the
2

court concerned if the petitioners are implicated in any other

case of similar nature after their 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 petitioners will give an undertaking that they will

receive the police papers on the given date and be present

on date fixed for charge and if they fail to do so on two given

dates and delay the trial in any manner, their bail will be liable

to be cancelled for reasons of misuse. (iv) That the

petitioners will be well represented on each date and if they

fail to do so on two consecutive dates, their bail will be liable

to be cancelled.

( Anjana Prakash, J.)
S.Ali