High Court Patna High Court - Orders

Rajkishore Prasad @ Kishori Ram … vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Rajkishore Prasad @ Kishori Ram … vs The State Of Bihar on 14 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.43286 of 2010
                  1. RAJKISHORE PRASAD @ KISHORI RAM.
              2. Nawal Ram, Both Sons of Shree Ramanand Ram.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

03. 14.03.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offences under Sections 302 and 201/34 of the Indian

Penal Code.

Considering that there is no direct evidence

against the petitioners, let the petitioners, above named

be released on bail on furnishing bail bonds of Rs. 5,000/-

(Five Thousand) each with two sureties of the like amount

each or any other surety as fixed by the Court to the

satisfaction of Chief Judicial Magistrate, Nalanda in

connection with Manpur P.S. Case No. 52 of 2010 (G.R.

No. 1899 of 2010) subject to the following conditions:- (i)

That one of the bailors will be a close relative of the

petitioners who will give an affidavit giving genealogy as to

how he is related with the petitioners. The bailor will also

undertake to inform the Court if there is any change in

the address of the petitioners. (ii) That the affidavit shall

clearly state that the petitioners are not an accused

in any other case and if they are they shall not be
2

released on bail. (iii) That the petitioners will give an

undertaking that they will receive the police papers

on the given date and be present on date fixed for

charge and if they fail to do so on two given dates and

delays the trial in any manner, their bail will be liable

to be cancelled for reasons of misuse. (iv) That the

petitioners will be well represented on each date and if

they fail to do so on two consecutive dates, their bail will

be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-