High Court Patna High Court - Orders

Ram Kawal Singh @ Ram Kawal Singh vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Ram Kawal Singh @ Ram Kawal Singh vs State Of Bihar on 8 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.34093 of 2010
        RAM KAWAL SINGH @ RAM KAWAL SINGH, S/o Manu Singh.
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 08.10.2010 Heard learned counsel for the petitioner,

informant and the State.

The petitioner seeks bail in a case instituted for

the offences under Sections 498A, 323, 379, 504 and

506/34 of the Indian Penal Code.

Considering that the petitioner is in custody

since 24.07.2010, 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 as fixed by the Court to the

satisfaction of Chief Judicial Magistrate, Bhojpur at Ara in

connection with Ara Nawada P.S. Case No. 126 of 2010 on

the condition 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 bailor will

also undertake to inform the Court if there is any change

in the address of the petitioner.

The petitioner volunteers to deposit rupees five

hundred fifty per month in the court below firstly within

fifteen days of the release from jail custody and

subsequently by 15th every month which the wife of the

petitioner will be at liberty to withdraw without prejudice
2

the right of the parties. The court below shall inform the

wife of the petitioner about the present order.

(Anjana Prakash, J.)
Vikash/-