High Court Patna High Court - Orders

Ravi Singh Ravi Shankar Singh vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Ravi Singh Ravi Shankar Singh vs State Of Bihar on 17 June, 2010

IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20662 of 2010
RAVI SINGH @ RAVI SHANKAR SINGH SON OF KRISHNA SINGH
Versus
STATE OF BIHAR

2. 17.6.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 143, 147, 452, 323, 504 of the Indian

Penal Code and 3(i)(x) of the S.C./ S.T. (Prevention of

Atrocities) Act.

Considering that the petitioner is in custody since

17.5.2010 and there is no specific overt-act against him, let the

petitioner, named above, be released on bail on furnishing bail

bonds of Rs. 5,000/- (five thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Rohtas at Sasaram in Dehri (S.C./S.T.) P.S.case No.61 of

2009, 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. The

bailors will undertake to furnish information to the court about

any change in the 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
-2-

proceeding for cancellation of bail on the ground of misuse and

(iv) that the petitioner will give an undertaking that he will

receive the police papers on the given date and be present on

the 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.

Narendra/                        ( Anjana Prakash, J. )