High Court Patna High Court - Orders

Ram Kumar Thakur &Amp; Anr. vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Ram Kumar Thakur &Amp; Anr. vs The State Of Bihar on 23 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.6550 of 2011
          1. RAM KUMAR THAKUR son of Late Baijnath Thakur &
          2. Munna Thakur son of Ram Kumar Thakur
                                      Versus
                            THE STATE OF BIHAR
                                    -----------

2/ 23.03.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under sections 147, 323, 341, 448, 436, 379 and 427 of the

Indian Penal Code.

Considering that the occurrence took place on account

of bonafide land dispute and the petitioners are in custody since

19.1.2011 as also most of the sections are bailable and the

petitioners have clean antecedents, let the petitioners, above named,

be released on bail on furnishing bail bond of Rs.5,000/- (five

thousand) each with two sureties of the like amount each or any

other surety to be fixed by the court below to the satisfaction of the

Chief Judicial Magistrate, Madhubani, in connection with Kaluahi

P.S. Case No.72 of 2010, subject to the 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 bailors will undertake to furnish information to the

court about any change in the address of the petitioners, (ii) that the

bailor shall also state on affidavit that he will inform the court

concerned if the petitioners are implicated in any other case of

similar nature after their 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,(iii) that the petitioners
2

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 delay the trial in any manner,

their bail will be liable to be cancelled for reasons of misuse, and

(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.

JA/-                                          (Anjana Prakash,J.)