High Court Patna High Court - Orders

Santosh Sah vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Santosh Sah vs State Of Bihar on 31 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.29329 of 2010
                        SANTOSH SAH
              S/O RADHESHAYAM SAH @ TITU SAH
                             Versus
                       STATE OF BIHAR
                            -----------

2. 31.08.2010 Heard learned Counsel for the petitioner,

learned counsel for the informant and the State.

The petitioner seeks bail in a case instituted

for the offence under Section 302/34 of the Indian

Penal Code.

The prosecution case is that the father and

brother of the deceased came and caught hold of the

deceased whereafter the petitioner is said to have

assaulted by Sabal, whereas the co-accused

Radheyshyam Sah gave lathi blow and then the co-

accused Ramji Sah fired at the deceased, on account

of which he died. The submission is that the post

mortem examination report reveals only fire arm

injury have been sustained by the deceased and the

possibility of false implication cannot be ruled out on

account of land dispute which has been mentioned in

the First Information Report.

Considering the same as also he has no

criminal antecedent, let the petitioner above named,
2

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 learned Chief

Judicial Magistrate, Rohtas at Sasaram in connection

with Sasaram (Model) P.S. Case No. 341/2010,

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. The bailor will undertake to

furnish information to the Court about any change in

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 proceeding for cancellation of bail on 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
3

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, (v) 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. )