High Court Patna High Court - Orders

Rajesh Kumar @ Pappu Singh vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Rajesh Kumar @ Pappu Singh vs The State Of Bihar on 19 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.28318 of 2011
                   Rajesh Kumar @ Pappu Singh son of Sri Ram Badan Singh
                                              Versus
                                      The State Of Bihar
                                            -----------

2. 19.9.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a case

registered under Section 302/34 of the Indian Penal Code.

Considering that the only allegation in the First

Information Report is that there was previously some dispute

between the deceased and the petitioner and they had

quarrelled on account of the same, let the petitioner above

named, who has fair antecedents, 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 Laherisarai P.S. case No.304 of 2011 on furnishing bail

bonds of Rs.10,000/- (Ten thousand) with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Darbhanga at Laherisarai, subject to the

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

Criminal Procedure (i) That one of the 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

shall clearly state that the petitioner is not an accused in any
-2-

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. )