High Court Patna High Court - Orders

Ranjeet Singh vs The State Of Bihar on 14 September, 2010

Patna High Court – Orders
Ranjeet Singh vs The State Of Bihar on 14 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.31276 of 2010
                            RANJEET SINGH S/O POOCHO SINGH
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2. 14.9.2010 Learned Counsel for the petitioner is permitted to make

correction in paragraph 1 of the petition in course of the day.

Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 147, 148, 149, 341, 323, 326 and 307 of

the Indian Penal Code.

It has been submitted that the allegation in the first

information report is that even though the petitioner fired at the

informant, it did not hit him.

In view of such, let the petitioner above named, who is

in custody since 20.5.2010 and has no criminal antecedents, 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 to be fixed by the court concerned to the satisfaction of

Chief Judicial Magistrate, Begusarai in Matihnai P.S.case No.8 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, (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
-2-

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 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 and (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.

( Anjana Prakash, J. )

Narendra/