IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28150 of 2011
1. Om Prakash Singh S/o Ramdarash Singh
2. Ram Darash Singh @ Ramdasrash Singh S/o late Ram
Chandra Singh
3. Mahatam Singh S/o late Ram Chandra Singh
4. Gandhi Singh S/o late Ram Chandra Singh
Versus
The State Of Bihar
-----------
2. 19.9.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 341, 323, 324, 307, 325, 379
and 504/34 of the Indian Penal Code.
Considering that on account of a minor dispute, a
free fight ensued between the parties and on the side of the
accused one person was killed, let the petitioners above
named be released on anticipatory bail in the event of arrest
or surrender before the learned court below within a period of
12 weeks from today in connection with Manjhi (Saran) P.S.
case No.51 of 2010 on furnishing bail bonds of Rs.10,000/-
(Ten thousand) with two sureties of the like amount each to
the satisfaction of C.J.M., Saran at Chapra, subject to the
conditions as laid down under Section 438(2) of the Code of
Criminal Procedure as also conditions (i) That one of the
bailor 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 bailor will undertake to furnish information to
the Court about any change in address of the petitioners. (ii)
-2-
That the affidavit shall clearly state that the petitioners are not
an accused in any other case and if they are they shall not be
released on bail, (iii) That the bailor shall also state on
affidavit that he will inform the 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 ground of misuse, (iv) 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
delays the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse, (v) That the petitioners will
be well represented on each date if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )