High Court Patna High Court - Orders

Talha Sah vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Talha Sah vs The State Of Bihar on 13 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.29829 of 2011
                   1. Talha Sah S/O Ramjiwan Prasad R/O Vill. Pipra
                     Bazar, P.S. Pipra, East Champaran.
                                             Versus
                                     1. The State Of Bihar
                                         ----------------

02. 13.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 272, 273, 414, 188, 171 (C),

171 (F) and 34 of the Indian Penal Code and Section 47A

of the Excise Act.

Considering that the petitioner is in custody

since 25.06.2011 and is first offender, 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 as fixed by the Court

to the satisfaction of Chief Judicial Magistrate, East

Champaran, Motihari in connection with Pipra P.S. Case

No. 80 of 2011 subject to the following conditions:- (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 and the other bailor

shall be the brother-in-law of the petitioner namely

Rajkumar Chaudhary. 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
2

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 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/-