IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9178 of 2011
RAJESH KUMAR @ RAJESH KUMAR SINGH, SON OF LATE
SATYA SINGH
Versus
THE STATE OF BIHAR
-----------
2. 27.4.2011 Heard learned counsel for the petitioner and the
State.
By an order dated 16.8.2010 passed in Cr. Misc.
21158 of 2010 the petitioner was refused bail since two pistols
were recovered from his possession, but it was being rejected
at this stage.
It has been submitted that the petitioner is in custody
since 29.12.2009 and he has fair antecedents.
Considering the same, 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 Railway Judicial Magistrate, Gaya, in Gaya
(Rail) P.S. Case No. 192 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
how he is related with the petitioner and the other shall be the
cousin uncle of the petitioner namely Krishna Singh. 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 other
2
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.)
S.Ali