High Court Patna High Court - Orders

Shankar Kumar Singh vs The State Of Bihar on 1 October, 2010

Patna High Court – Orders
Shankar Kumar Singh vs The State Of Bihar on 1 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.32980 of 2010
          SHANKAR KUMAR SINGH S/O BABUL KUMAR SINGH
                                 Versus
                        THE STATE OF BIHAR
                                -----------

2. 01.10.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 365, 366,

376, 372, 328, 379 of the Indian Penal Code and

3/4 Immoral Traffic Act.

Considering that contradictory statement

have been give by both the victims which do not

inspire confidence, 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, Kishanganj in connection with

Kishanganj P.S. Case No. 86/2010, 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
2

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 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. )