High Court Patna High Court - Orders

Sikandar Sah vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Sikandar Sah vs The State Of Bihar on 15 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.44268 of 2010
                      SIKANDAR SAH son of late Jhaksu Sah
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

2/ 15.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 306 of the Indian Penal Code.

Considering that the petitioner is the father-in-law of the

deceased and the case was instituted under section 306 Indian Penal

Code, 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

below to the satisfaction of the Chief Judicial Magistrate, Bhagalpur,

in connection with Sanhaula P.S. Case No.41 of 2010, subject to the

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 bailors will undertake to furnish

information to the court about any change in the address of the

petitioner, (ii) 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, and (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.

         JA/-                                                (Anjana Prakash,J.)