High Court Patna High Court - Orders

Saheed vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Saheed vs The State Of Bihar on 14 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.42966 of 2010
                            SAHEED, son of Samsol
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

3/ 14.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 302,304-B/34 of the Indian Penal Code.

Considering that during investigation some witnesses

have stated that the deceased had committed suicide, 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 to be fixed by the court below to the

satisfaction of the Sessions Judge, Kaithar, in connection with

Sessions Trial No.244 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. The bailors will undertake to furnish information to the

court about any change in the address of the petitioner, (ii) 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 (iii) 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.

         JA/-                                               (Anjana Prakash,J.)