IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41259 of 2010
PAPPU MISHRA S/O LATE CHANDER MISHRA
Versus
STATE OF BIHAR
-----------
2. 21.12.2010 Heard learned counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Section 379 of the Indian Penal
Code.
The petitioner was refused bail earlier by an
order dated 13.4.2010 vide Cr. Misc. No. 13418 of
2010 but stating there in that he was being rejected
for the present.
Considering that the petitioner is in custody
since 10.11.2009 and he has fair antecedents, 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 concerned to the
satisfaction of learned Judicial Magistrate Ist Class,
Begusarai in connection with Barauni (Refinery) P.S.
Case No. 224/09, subject to the conditions, (i) That
one of the bailor 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 maternal aunt (Mausi) of the
petitioner. The bailor will undertake to furnish
information to the Court about any change in
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 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
ground of misuse, (iv) That the petitioner will be well
represented on each date if he fails to do so on two
consecutive dates, his bail will be liable to be
cancelled.
Fahad. ( Anjana Prakash, J. )