IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37298 of 2010
SUJIT SAH @ SUJIT KUMAR SAH S/O LATE LAXMAN SAH
Versus
STATE OF BIHAR
-----------
2. 29.10.2010 Heard learned Counsel for the
petitioner and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 147,
148, 149, 303, 427, 435, 432, 452, 307, 395 of
the Indian Penal Code and 27 of the Arms Act.
Considering that the petitioner is not
named in the First Information Report and
subsequently his name transpired in the
confessional statement of the co-accused, 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 learned Chief
Judicial Magistrate, Sitamarhi in connection
with Belsand P.S. Case No. 31/2010, subject to
the conditions, (i) That one of the bailor will be a
close relative of the petitioner who will give an
2
affidavit giving genealogy as to how he is related
with the petitioner and the other bailor shall be
the brother of the petitioner namely Prem Sah.
The bailor will undertake to furnish information
to the Court about any change in address of the
petitioner. (ii) 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 ground of misuse, (iii) 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, (iv) That the
petitioner will be well represented on each date if
he fails to do so on two consecutive dates, his
bail will be liable to be cancelled.
Fahad. ( Anjana Prakash, J. )