High Court Patna High Court - Orders

Sohawan Singh @ Shobahan Singh vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Sohawan Singh @ Shobahan Singh vs State Of Bihar on 16 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr. Misc. No.38422 of 2010
       SOHAWAN SINGH @ SHOBAHAN SINGH s/o Late Kameshwar Singh
                                 Versus
                           STATE OF BIHAR
                                -----------

2/ 16.11.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under section 135 of the Electricity Act.

The petitioner is ready to deposit half of the disputed

amount of Rs.2,48,600/- in favour of the Electricity Board subject to

the final out come of the case.

It has been submitted on behalf of the petitioner that he

be allowed to deposit half of the disputed amount in two

instalments.

The first instalment of the half disputed amount shall be

deposited before the petitioner is released on bail and the second

instalment shall be paid within a period of four weeks after the

release of the petitioner on bail.

Under the circumstances, let the petitioner, above named,

be released on provisional 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

the Additional Chief Judicial Magistrate, Patna City, in connection

with Khusrupur P.S. case no.35 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
-2-

the court about any change in the 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 bailors shall also state on affidavit that they 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, (iv) 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.

After the deposit of the entire amount, as agreed, the

provisional bail of the petitioner shall be confirmed.

JA/-                                             (Anjana Prakash, J.)