High Court Patna High Court - Orders

Sanjay Singh @ Ghubar Singh @ … vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Sanjay Singh @ Ghubar Singh @ … vs The State Of Bihar on 16 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.24741 of 2011
            1.   Sanjay Singh @ Ghubar Singh @ Dhubal Singh son of Saryug Singh
            2.   Dug Singh son of Lalu Singh
            3.   Bhola Singh son of Lalu Singh
            4.   Santu Singh son of Lalu Singh
            5.   Pappu Singh son of Lalu Singh
            6.   Kundan Singh son of Sambhu Singh
                                                 Versus
                                         The State Of Bihar
                                               -----------

2. 16.8.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 147, 148, 149, 341, 323, 504,

379, 324 and 307 of the Indian Penal Code.

Considering that there is a counter version of the

occurrence which took place on the day of Holi and the

injuries sustained on the five injured were simple in nature,

let the petitioners above named be released on anticipatory

bail in the event of arrest or surrender before the learned

court below within a period of 12 weeks from today in

connection with Risiup P.S. case No.17 of 2011 on furnishing

bail bonds of Rs.10,000/- (Ten thousand) with two sureties of

the like amount each to the satisfaction of Chief Judicial

Magistrate, Aurangabad, subject to the conditions as laid

down under Section 438(2) of the Code of Criminal

Procedure as also conditions (i) That one of the bailor will be

a close relative of the petitioners who will give an affidavit

giving genealogy as to how he is related with the petitioners.
-2-

The bailor will undertake to furnish information to the Court

about any change in address of the petitioners. (ii) That the

affidavit shall clearly state that the petitioners are not an

accused in any other case and if they are they shall not be

released on bail, (iii) 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 ground of misuse, (iv) That the

petitioners 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

delays the trial in any manner, their bail will be liable to be

cancelled for reasons of misuse, (v) That the petitioners will

be well represented on each date if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

Narendra/                       ( Anjana Prakash, J. )