IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25582 of 2011
Sunil Singh son of Sh. Bhav Sagar Singh
Versus
The State Of Bihar
-----------
For the Petitioner : Mr. Sumant Singh, Advocate
For the State : Mr. B.N. Pandey, Addl. P.P.
——-
3. 29.8.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 341, 323, 324 and 302/34 of the
Indian Penal Code.
Considering that the occurrence took place at the
spur of the moment over cutting the wheat crops and there is
a counter version of the occurrence and the petitioner is in
custody since 29.5.2010 having no criminal antecedents, 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 Judicial
Magistrate, Saran at Chapra in connection with Manjhi P.S.
Case No.44 of 2010, subject to the conditions (i) That one of
the bailor shall be Anil Kumar Singh, full brother of the
petitioner and the other bailor will 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 undertake to
furnish information to the Court about any change in address
-2-
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 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 if he
fails to do so on two consecutive dates, his bail will be liable to
be cancelled.
Narendra/ ( Anjana Prakash, J. )