High Court Patna High Court - Orders

Pareyag Sah vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Pareyag Sah vs The State Of Bihar on 29 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.23152 of 2011
                           Pareyag Sah son of Baleshwar Sah
                                        Versus
                                  The State Of Bihar
                                       -----------

2/ 29.07.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 302/34 of the Indian Penal Code.

Considering that there is no eye witness to the

occurrence and there is only suspicion cast against the petitioner on

account of speculated motive, 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 below to the satisfaction of the 2nd

Additional Sessions Judge, Saran at Chapra, in connection with

Sessions Trial No.411 of 2011,subject to the 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 bailors will undertake to furnish information to the

court about any change in the address of the petitioner, and (ii) 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.

          JA/-                                                (Anjana Prakash,J.)