IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8548 of 2011
SATENDRA SINGH @ SHEKHAR JI, S/o Late Nagdeo Singh.
Versus
THE STATE OF BIHAR
-----------
02. 25.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 147, 148, 149 and 427 of the
Indian Penal Code and Sections 3/4 of Explosive
Substance Act.
It has been submitted on behalf of the petitioner
that the petitioner is not named in the First Information
Report and subsequently he was named as one of the
persons who were seen fleeing away from the place of
occurrence.
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 of the like
amount each or any other surety as fixed by the Court to
the satisfaction of 3rd Additional Sessions Judge, Rohtas
at Sasaram in connection with S.Tr. No. 16 of 2011
arising out of Chutiya P.S. Case No. 09 of 2010 (Tr. No. 09
of 2011) 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 and the other bailor shall be
2
the Samdhi of the petitioner namely Jaishri Singh. The
bailor will also undertake to inform the Court if there is
any change in the address of the petitioner. (ii) 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. (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.
In view of the antecedents of the petitioner, the
petitioner is directed to appear before the Superintendent
of Police, Rohtas within fifteen days of his release with a
copy of this order and every two weeks thereafter for the
next one year. The conduct of the petitioner will be kept
under watch in this period by the superintendent of
Police concerned and if it is found wanting in any respect,
a report shall be made to the court concerned by him to
initiate a proceeding for cancellation of bail for reasons of
misuse of bail. After reporting to the Superintendent of
Police, a certificate will be filed by the petitioner before
the court concerned.
Vikash/- (Anjana Prakash, J.)