High Court Patna High Court - Orders

Shyam Bihari Pasi & Anr. vs The State Of Bihar on 26 September, 2011

Patna High Court – Orders
Shyam Bihari Pasi & Anr. vs The State Of Bihar on 26 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No. 28791 of 2011
              1. Shyam Bihari Pasi, S/o Late Ram Sakal Pasi, R/o Vill-
                 Ajgari, P.S-Kudra, Dist-Kaimur (Bhabua).
              2. Shyam Lal Pasi, S/o Late Ram Sakal Pasi, R/o Vill-
                 Ajgari, P.S-Kudra, Dist-Kaimur (Bhabua).
                                          Versus
                                  1. The State of Bihar
                                     ------------------

02. 26.09.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 364, 302 and 201/34 of

the Indian Penal Code.

Considering that there is no explanation for the

delay in filing of the complaint of about seven months, let

the petitioners, above named who have fair antecedents be

released on anticipatory bail in the event of arrest or

surrender before the learned Court below within a period

of four weeks from the date of receipt of the order 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 Chief Judicial

Magistrate, Kaimur (Bhabhua) in connection with Kudra

P.S. Case No. 167 of 2010 subject to the conditions as laid

down under Section 438(2) of the Code of Criminal

Procedure as also subject to the following conditions:- (i)

That one of the bailors will be a close relative of the

petitioners who will give an affidavit giving genealogy as to
2

how he is related with the petitioners. The bailor will also

undertake to inform the Court if there is 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. (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.)
Vikash/-