High Court Patna High Court - Orders

Sony Sah @ Sunil Kumar Verma vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Sony Sah @ Sunil Kumar Verma vs The State Of Bihar on 26 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.28050 of 2011
     Sony Sah @ Sunil Kumar Verma @ Sunil Kumar Sah @ Sonu son of late Kedar Sah
                                       Versus
                                 The State Of Bihar
                                      -----------

2/ 26.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 307 and other allied sections of the Indian

Penal Code.

Considering that the allegation against the petitioner is

of assaulting the victim with stones and the submission that in the

facts of the case no offence under section 307 Indian Penal Code

would be made out, let the petitioner, above named, who is in

custody since 30.05.2010, 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 Additional Sessions Judge-cum-Fast Track

Court No.5, Bhagalpur, in connection with Sessions Trial No.1022

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 and another

bailor shall be Laxman Sah, cousin brother of the petitioner. The

bailors will undertake to furnish information to 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
2

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, and (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.

JA/-                                            (Anjana Prakash,J.)