High Court Patna High Court - Orders

Subas Singh @ Subas Pd.Singh &Amp; … vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Subas Singh @ Subas Pd.Singh &Amp; … vs The State Of Bihar on 14 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.43357 of 2010
       1. SUBAS SINGH @ SUBAS PD. SINGH, S/o Late Chandrika Singh.
                    2. Manoj Sah, S/o Rameshwar Sah.
                                Versus
                         THE STATE OF BIHAR
                               -----------

03. 14.03.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offences under Section 147, 148, 149, 323, 324, 307,

452, 380 and 504 of the Indian Penal Code.

Considering the facts of the case as also that the

petitioners have fair antecedents which fact will be verified

by the Court concerned before releasing the petitioners on

bail, let the petitioners, above named be released on bail

on furnishing bail bonds of Rs. 5,000/- (Five Thousand)

each with two sureties of the like amount each or any

other surety as fixed by the Court to the satisfaction of

Chief Judicial Magistrate, Saran at Chapra in connection

with Baniyapur P.S. Case No. 167 of 2010 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 how he is related with the

petitioners and the other bailor shall be the brother-in-law

of the petitioners namely Nawal Kishore Singh. The bailor

will also undertake to inform the Court if there is any

change in the address of the petitioners. (ii) That the
2

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/-