High Court Patna High Court - Orders

Suresh Singh @ Kamlesh Singh vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Suresh Singh @ Kamlesh Singh vs The State Of Bihar on 5 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.22528 of 2011
                  Suresh Singh @ Kamlesh Singh, son of Bisheshwar Singh
                                             Versus
                                     The State Of Bihar
                                           -----------

2. 05.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks anticipatory bail in a case

instituted for the offence under Sections 147,148, 149, 323,

324, 325, 307, 114 of the Indian Penal Code and Section 27 of

the Arms Act.

Considering that the petitioner has been

summoned under Section 319 Cr. P.C., let the petitioner in the

event of surrender, named above, within four weeks from the

date of receipt of this order, in connection with Tarari P.S. Case

No. 85 of 2004 corresponding to Sessions Trial No. 694 of

2007, shall be released on anticipatory bail on furnishing bail

bond of Rs. 5,000/- (Five thousand) with two sureties of the like

amount each to the satisfaction of 4th Additional Sessions

Judge, Bhojpur at Ara, subject to conditions as laid down under

Section 438(2) Cr. P.C., and (i) That one of the bailors 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 the address of the petitioner. (ii) That the affidavit

shall clearly state that the petitioner is not an accused in any
2

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 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.)
S.Ali