IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31995 of 2010
1. LUTAN RISIDEO S/O BUCHAI RISIDEO @ SIYARE RISIDEO
2. PRADHAN MURMU S/O BARKHU MURMU
3. CHHOTE LAL BASKI S/O NARAYAN BASKI
4. SHAMBHU MARANDI S/O BHAIYA LAL MARANDI
Versus
STATE OF BIHAR
-----------
2. 27.09.2010 Supplementary Affidavit filed today be
kept on record.
Heard learned Counsel for the petitioners
and the State.
The petitioners seek bail in a case
instituted for the offence under Sections 144, 379,
323, 364, 484, 120 (B) of the Indian Penal Code.
Considering that kidnapping is not for
purposes of ransom but extends from land dispute
between the parties and the earlier case was
pending against the petitioners was of minor nature,
let the petitioners above named, be released on bail
on furnishing bail bond of Rs. 5,000/-(Five
thousand) each with two sureties of the like amount
each or any other surety to be fixed by the court
concerned to the satisfaction of Judicial Magistrate,
Araria in connection with Raniganj P.S. Case No.
4/2010, subject to the conditions, (i) That one of the
2
bailor will be a close relative of the petitioners who
will give an affidavit giving genealogy as to how he is
related with the petitioners and the other bailor
shall be the wife of the petitioners. The bailor will
undertake to furnish information to the Court about
any change in address of the petitioners. (ii) 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 ground of misuse, (iii) 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, (iv) That the petitioners will be
well represented on each date if they fail to do so on
two consecutive dates, their bail will be liable to be
cancelled.
Fahad. ( Anjana Prakash, J. )