High Court Patna High Court - Orders

Ram Dular Singh vs The State Of Bihar & Anr on 26 July, 2011

Patna High Court – Orders
Ram Dular Singh vs The State Of Bihar & Anr on 26 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.16797 of 2011
                          Ram Dular Singh son of Late Bhuneshwar Singh
                                               Versus
                                    1. The State of Bihar
                                       2. Sonu Kumar
                                             -----------

4. 26.7.2011 Heard learned counsel for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 342, 328 and 302/34 of

the Indian Penal Code.

The allegation against the petitioner, who is

the father-in-law of the deceased, is that he poisoned his

son-in-law along with other accused persons. During

investigation it transpired that the deceased was a

veteran drunkard and had died probably on account of

toxic liquor.

Considering the same, let the petitioner above

named be released on anticipatory bail in the event of

arrest or surrender before the learned court below within

a period of 12 weeks from the date of receipt of this order

in connection with Cheriya Bariyarpur (Manjhaul) P.S.

case No.83 of 2010 on furnishing bail bonds of

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

amount each to the satisfaction of the Chief Judicial

Magistrate, Begusarai, subject to the conditions as laid

down under Section 438(2) of the Code of Criminal
-2-

Procedure as also the conditions (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 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. )