High Court Patna High Court - Orders

Ashok Bind &Amp; Anr vs The State Of Bihar on 6 August, 2010

Patna High Court – Orders
Ashok Bind &Amp; Anr vs The State Of Bihar on 6 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.26448 of 2010
                  1. ASHOK BIND, SON OF LATE SUDARSHAN BIND
                  2. INDAL BIND, SON OF BAJARANGI BIND
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2. 06.08.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under Section 3 R.P. (U.P.) Act.

Considering that the petitioners are in custody since

9.5.2010 and they have never been implicated in any other of

similar nature of case, 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 to the

satisfaction of Railway Judicial Magistrate, Gaya, in Sasaram

R.P.F. Case No. 11 of 2010 subject to the following conditions:

(i)That one of the bailors will be a close relative of the petitioner

who will give an affidavit giving genealogy as to how he is

related with the petitioners and the other shall be the

father/brother/mother 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
2

of bail on the 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 delay 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 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 of similar nature of offence will be verified by the

Magistrate before releasing the petitioners on bail.

( Anjana Prakash, J.)

S.Ali