IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22529 of 2010
PAPPU SINGH, S/o Dhukh Bhanjan Singh @ Ram Bhanjan Singh.
Versus
THE STATE OF BIHAR
-----------
03. 31.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 302, 201 and 379/34 of the
Indian Penal Code.
It has been submitted that when the dead body
of an unknown man was found by the Chowkidar the
present case was instituted against unknown person.
During investigation it transpired that the petitioner was
the agent who used to book the said vehicle and it was
suspected that the petitioner was involved in the present
case.
Considering that there is no cogent material
against the petitioner and he has no criminal antecedent,
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
as fixed by the Court to the satisfaction of Chief Judicial
Magistrate, Supaul in connection with Supaul P.S. Case
No. 360 of 2009 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
2
how he is related with the petitioner. The bailor will also
undertake to inform the 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/-