High Court Patna High Court - Orders

Pappu Sah vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Pappu Sah vs The State Of Bihar on 29 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No. 22631 of 2011
                           Pappu Sah, S/o Sri Suresh Sah.
                                         Versus
                                 The State of Bihar
                                     ----------------

03. 29.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a

case registered under Sections 147, 148, 49, 341, 342,

323, 452, 504, 353 and 120B of the Indian Penal Code.

Considering that there is no specific overt act

alleged against the petitioner who has fair antecedents, let

the petitioner, above named be released on anticipatory

bail in the event of arrest or surrender before the learned

Court below within a period of four weeks from the date of

receipt of the order 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, Katihar in

connection with Kadwa P.S. Case No. 1 of 2011 subject to

the conditions as laid down under Section 438(2) of the

Code of Criminal Procedure as also 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
2

Court if there is any change in the 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 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 the 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

and if he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-