IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17955 of 2011
Sunil Kumar Mahajan son of Vishwanath Prasad resident of Gabhtal
P.S. Danapur, District Patna ..........Petitioner
Versus
The State of Bihar ................Opposite Party.
-----------
3 22.07.2011 Heard.
In a criminal prosecution registered under sections
399and 402 of the Indian Penal Code as also under section 25
(1B) (a), 26/35 of the Arms Act, petitioner and two other
accused persons were allegedly apprehended by the police in the
wee hours on 6.11.2010. It is submitted that some other co-
accused persons have already been granted bail and petitioner is
in judicial custody since 8.11.2010 as such he deserves to be
enlarged on bail.
In the facts and circumstances of the case, the above
named petitioner is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with two sureties of like
amount each to the satisfaction of A.C.J.M, Danapur in
connection with Khagaul P.S. Case No. 123 of 2010 subject to
the conditions:
(a) That one of the bailors must be Govt. servant or
close family member of the petitioner who will file an affidavit
in the court below showing his/her relationship with the
petitioner.
(b) If the petitioner is found involved in same and
similar nature of cases in future, then in that case the
2
informant/prosecution shall be at liberty to file a petition for
cancellation of the bail of the petitioner, and if such a petition is
filed, the court below would be obliged to dispose of the same in
accordance with law after giving opportunity of hearing to all
concerned.
(c) The petitioner shall make regular pairvi in the
court below in the present case either by appearing himself in
person or through representation by his lawyer on each and
every dates, and if on two consecutive dates petitioner fails to
make pairvi, then the court below shall be at liberty to cancel
the bail bond of the petitioner.
Rahman/ ( Birendra Prasad Verma, J.)