High Court Patna High Court - Orders

Raj Kumar Paswan vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Raj Kumar Paswan vs The State Of Bihar on 27 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.18621 of 2011
                            Raj Kumar Paswan son of Biranchi Paswan
                                               Versus
                                       The State Of Bihar
                                             -----------

3. 27.7.2011 Heard learned Counsel for the

petitioner and the State.

The petitioner seeks bail in a case

instituted for the offence under Section 302/34 of

the Indian Penal Code and 27 of the Arms Act.

Considering that there is only

circumstantial evidence against the petitioner and

he has fair antecedents, 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,

Lakhisarai in connection with Halsi P.S. case

No.116 of 2010, subject to the conditions (i) That

one of the bailor shall be the father of the

petitioner and the other 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 in

address of the petitioner. (ii) That the affidavit
-2-

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 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.

Narendra/                        ( Anjana Prakash, J. )