High Court Patna High Court - Orders

Tenu Chouhan @ Temha Chouhan vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Tenu Chouhan @ Temha Chouhan vs The State Of Bihar on 4 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25076 of 2011
                 Tenu Chouhan @ Temha Chouhan Son of Nagina Chouhan.
                                           Versus
                                   The State Of Bihar
                                         -----------

2 04.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 302, 379/34 of the Indian Penal Code.

It has been submitted that the petitioner is not named

in the first information report and three months later he was

named by the informant in the third statement before the police

and the petitioner has fair antecedent.

Considering the aforesaid facts, 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 below to the

satisfaction of A.D.J. F.T.C.1st, Buxar in connection with

Sessions Trial No. 124 of 2011 arising out of Buxar (M) P.S.

Case No. 185 of 2010 subject to the 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. The bailors 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 other case and, if he is, he shall not be released

on bail, (iii) That the bailors shall also state on affidavit that they

will inform the court concerned if the petitioner is implicated in
2

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 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, and (v) 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.)
Md. Ibrarul