IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44175 of 2010
SONE CHAUDHARY, SON OF LATE BASANT CHOUDHARY
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 302/34 of the Indian Penal Code.
It has been submitted that there is a counter version
of the present occurrence and the deceased died on the next
date.
Considering the same, 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 Second Additional Sessions Judge,
Nawadah, in Sessions Trial No. 439 of 2010/473 of 2010 arising
out of Nawadah Town P.S. Case No. 226 of 2010 subject to the
following 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 bailor
will undertake to furnish 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
2
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 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 and if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali