High Court Patna High Court - Orders

Vidya Bhushan Singh &Amp; Anr vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Vidya Bhushan Singh &Amp; Anr vs State Of Bihar on 21 September, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.31797 of 2010
             1. VIDYA BHUSHAN SINGH, S/o Late Raj Deo Singh.
                  2. Sanjeev Kumar, S/o Late Raj Deo Singh.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02. 21.09.2010 Heard learned counsel for the petitioners,

informant and the State.

The petitioners seek bail in a case instituted for

the offences under Sections 147, 148, 149, 323, 307, 302

and 120B of the Indian Penal Code and Section 27 of the

Arms Act.

Considering that there is no specific overt act

alleged against the petitioners and have no criminal

antecedents, let the petitioners, above named be released

on bail on furnishing bail bonds of Rs. 5,000/- (Five

Thousand) each with two sureties of the like amount each

or any other surety as fixed by the Court to the

satisfaction of Additional Chief Judicial Magistrate,

Danapur, Patna in connection with Bihta P.S. Case No. 90

of 2010 subject to the following conditions:- (i) That one of

the bailors will be a close relative of the petitioners who

will give an affidavit giving genealogy as to how he is

related with the petitioners. The bailor will also undertake

to inform the Court if there is any change in the address

of the petitioners. (ii) That the affidavit shall clearly state

that the petitioners are not an accused in any other case
2

and if they are they shall not be released on bail. (iii) That

the bailor shall also state on affidavit that he will inform

the court concerned if the petitioners are implicated in

any other case of similar nature after their 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 petitioners will give an

undertaking that they will receive the police papers on the

given date and be present on date fixed for charge and if

they fail to do so on two given dates and delays the trial in

any manner, their bail will be liable to be cancelled for

reasons of misuse. (v) That the petitioners will be well

represented on each date and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

The fact that the petitioners have no criminal

antecedents will be verified by the Magistrate concerned

before releasing the petitioners on bail.

(Anjana Prakash, J.)
Vikash/-