High Court Patna High Court - Orders

Sudhir Sahni vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Sudhir Sahni vs The State Of Bihar on 29 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No. 29916 of 2011
                         Sudhir Sahni, S/o Late Budhu Sahni.
                                        Versus
                                  The State of Bihar
                                    -----------------

02. 29.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a

case registered under Sections 457 and 380 of the Indian

Penal Code.

It has been submitted that apart from suspicion

there is no cogent material against the petitioner. The

further submission is that the petitioner has fair

antecedents.

Considering the same, let the petitioner, above

named be released on anticipatory bail in the event of

arrest or surrender before the learned Court below within

a period of four weeks from the date of receipt of the order

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

with two sureties of the like amount each or any other

surety as fixed by the Court to the satisfaction of

Additional Chief Judicial Magistrate, Patna City in

connection with Bahadurpur P.S. Case No. 91 of 2010

subject to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure as also subject

to the following conditions:- (i) That one of the bailors will
2

be a close relative of the petitioner who will give an

affidavit giving genealogy as to how he is related with the

petitioner and the other bailor shall be the full brother of

the petitioner namely Rajan Kumar. The bailor will also

undertake to inform the Court if there is 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 bailor shall also state on affidavit that he 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 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.)
Vikash/-