High Court Patna High Court - Orders

Sujeet Kumar Singh & Ors. vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Sujeet Kumar Singh & Ors. vs The State Of Bihar on 12 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No. 30057 of 2011
                   1. Sujeet Kumar Singh, S/o Chandrashekhar Singh.
                   2. Ranjeet Singh @ Nankhu Singh, S/o Chandrashekhar
                       Singh.
                   3. Anita Devi, W/o Mukesh Singh.
                                           Versus
                                     The State of Bihar
                                       -----------------

02. 12.10.2011 Learned counsel for the petitioner is permitted to

withdraw the application with regard to petitioners No. 1

and 2 without prejudice to their case.

Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 341, 323, 324, 326, 307,

379 and 504/34 of the Indian Penal Code.

Considering that the petitioner No. 3 is a lady, let

the petitioner No. 3, 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 Chief Judicial Magistrate,

Samastipur in connection with Patori P.S. Case No. 138 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. 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 she is

she 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 her 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 she will receive the police papers on the given date

and be present on date fixed for charge and if she fails to

do so on two given dates and delays the trial in any

manner, her bail will be liable to be cancelled for reasons

of misuse. (v) That the petitioner will be well represented

on each date and if she fails to do so on two consecutive

dates, her bail will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-