IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27398 of 2011
1. Ajay Kumar Singh, S/o Raj Dev Prasad Singh, R/o
Vill.-Mahajamma, P.S.-Mahua,Dist.-Vaishali.
Versus
1. The State of Bihar
with
Criminal Miscellaneous No.27447 of 2011
1. Dhananjay Kumar Gupta, S/o Sri Raj Kishore Sah, R/o
Vill.-Akhta, P.S.-Bairgania,Dist.-Sitamarhi.
Versus
1. The State of Bihar Through C.B.I.
with
Criminal Miscellaneous No.28044 of 2011
1. Arun Kumar S/o Hari Nandan Rai R/o Vill. Etwarpur,
P.S. Lalganj, Distt. Vaishali
Versus
1. The Central Bureau of Investigation Through The Joint
Director.
--------------
02. 24.08.2011 Heard learned counsel for the petitioners, State and
the C.B.I.
The petitioners seek bail in a case instituted for the
offences under Sections 120B, 419, 420, 464, 468 and 471 of
the Indian Penal Code.
Learned counsel for the CBI vehemently opposes the
prayer for bail and submits that in the facts of the case
petitioners are involved in social crime they should not be
released on bail.
Considering that the petitioners are in custody since
16/18.05.2010 and charge-sheet has already been submitted
in their regard, let the petitioners, above named be released on
bail after full verification of the petitioners and bailors
identity 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
Special Judicial Magistrate, CBI (SDJM) Patna in connection
2
with RC 219 2011 E 0004 [04(E)2011] subject to the following
conditions:- (i) That one of the bailors shall be local since the
petitioners belong to Vaishali/Sitamarhi and the other bailor
shall be father of 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 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.
(Anjana Prakash, J.)
Vikash/-