High Court Patna High Court - Orders

Niraj Singh vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Niraj Singh vs The State Of Bihar on 14 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.43651 of 2010
                       NIRAJ SINGH S/O RAM NIWAS SINGH
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

2. 14.03.2011 Heard learned counsel for the petitioner

and the state.

The petitioner seeks bail in a case instituted

for the offence under Sections 307/ 324/ 323/ 504/

302/34 of the Indian Penal Code.

Considering that the occurrence took place

in the midst of an altercation on minor matter and a

submission that in the facts of the case no offence

under Section 302 I.P.C. would be made out, 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 learned Chief Judicial Magistrate,

Begusarai in connection with Shamho P.S. Case No.

18/2009, subject to the conditions, (i) That one of the

bailor 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
2

in address of 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 bailors shall also state on

affidavit that they 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.)