High Court Patna High Court - Orders

Sanu Kumar @ Sonu Kumar vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Sanu Kumar @ Sonu Kumar vs The State Of Bihar on 28 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.22974 of 2011
                      Sanu Kumar @ Sonu Kumar, son of Vijay Kumar
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 28.7.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 302 and 34 of the Indian Penal

Code.

It has been submitted that even though there is

an allegation against the petitioner that he had assaulted his

brother on account of which he died but subsequently charge

sheet was submitted under Section 304 of the Indian Penal

Code.

Considering the nature of offence, 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 concerned to

the satisfaction of Chief Judicial Magistrate, Patna, in

connection with Parsa Bazar P.S. Case No. 49 of 2010 subject

to the following 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 bailor

will undertake to furnish information to the court about any

change in the address of the petitioner. (ii) That the affidavit
2

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 the 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 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 and if he fails to do so on two

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

The Magistrate is directed to immediately commit

the case to the court of Sessions and the Trial Court will

consider whether the petitioner’s case should be amalgamated

with the Sessions Trial which is already proceeding with regard

to this case.

( Anjana Prakash, J.)
S.Ali