IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20552 of 2010
RAJESH KUMAR SINGH son of Brahmdeo Singh
Versus
STATE OF BIHAR
-----------
4/ 09.08.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under section 307 and other allied sections of the Indian Penal
Code and section 27 of the Arms Act.
Considering that the petitioner is said to have specifically
caused injury to one Rajesh Kumar, who sustained simple injuries, 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 to the satisfaction of the
Chief Judicial Magistrate, Sitamarhi, in connection with Majorganj
P.S. Case No.20 of 2010, 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, (ii)That the affidavit shall
clearly state that the petitioner is not accused in any other case and, if
he is, he shall not be released on bail, (iii)That the bailors shall also
state on affidavit that they 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
-2-
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.
JA/- (Anjana Prakash, J.)