IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13807 of 2010
BABAN SINGH SON OF SRI JAGARNATH SINGH
Versus
STATE OF BIHAR
With
Cr.Misc. No.22363 of 2010
SHIVJIT RAM S/O MOTICHAND RAM
Versus
STATE OF BIHAR
-----------
3. 9.7.2010 Heard learned Counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence under Sections 394, 120B and 397 of the Indian Penal
Code.
It has been submitted that the petitioners are not
named in the first information report and subsequently when the
co-accused was arrested he confessed the petitioners’ complicity in
the occurrence, However, it has been submitted that neither the
tractor nor the goods loaded on it were recovered from the
possession of the petitioners and they have no criminal
antecedents.
In view of such, let the petitioners above named, who
are in custody since 2.1.2010, be released on bail on furnishing
bail bond of Rs.5,000/- (Five thousand) each with two sureties of
the like amount each to the satisfaction of Sub Divisional Judicial
Magistrate, Bikramganj, Rohtas at Sasaram in Bikramganj
P.S.case No.197 of 2009, subject to the conditions (i) That one of
the bailors will be a close relative of the petitioners who will give an
-2-
affidavit giving genealogy as to how he is related with the
petitioners. The bailor will undertake to furnish information to the
court about any change in the address of the petitioners, (ii) that
the affidavit shall clearly state that the petitioners are not an
accused in any other case and if they are they shall not be
released on bail, (iii) that the bailor shall also state on affidavit that
he will inform the court concerned if the petitioners are implicated in
any other case of similar nature after their 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 petitioners will give an undertaking that they will receive the
police papers on the given date and be present on date fixed for
charge and if they fail to do so on two given dates and delays the
trial in any manner, their bail will be liable to be cancelled for
reasons of misuse and (v) that the petitioners will be well
represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
( Anjana Prakash, J. )
Narendra/