IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20835 of 2010
SANJAY SINGH S/O RAM CHANDRA SINGH
Versus
THE STATE OF BIHAR
-----------
3. 25.08.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Section 302/34 of the Indian
Penal Code.
It has been submitted that the petitioner
and the deceased both are full brothers and there
was property dispute between them, on account of
which an assault took place for which the wife of the
petitioner in an injured condition instituted a case
against the deceased and other family members.
Further submission is that even though there is an
allegation that a number of accused persons fired on
the deceased but only one fire arm injury as
sustained as per the post mortem examination
report.
Considering the same, let the petitioner
above named, be released on bail on furnishing bail
bond of Rs. 5,000/-(Five thousand) with two sureties
2
of the like amount each or any other surety to be
fixed by the court concerned to the satisfaction of
Chief Judicial Magistrate, Lakhisarai in connection
with Surajgraha P.S. Case No. 383/2009, subject to
the conditions, (i) That one of the bailor 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 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, (iv) That the petitioner will be well
represented on each date if he fails to do so on two
consecutive dates, his bail will be liable to be
cancelled.
Fahad. ( Anjana Prakash, J. )