High Court Patna High Court - Orders

Suraj Chauhan @ Munna vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Suraj Chauhan @ Munna vs State Of Bihar on 10 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.38428 of 2010
                    SURAJ CHAUHAN @ MUNNA
               S/O LATE RAGHU NANDAN CHAUHAN
                                Versus
                         STATE OF BIHAR
                               -----------

2. 10.11.2010 Heard learned Counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 457, 380, 411 of the

Indian Penal Code.

Considering that from the joint house of the

petitioner six articles of common use were recovered

and identified and said to be the subject matter of the

present occurrence but petitioner has fair antecedent

and he is in custody since 30.6.2010, 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, Patna in connection with

Patliputra P.S. Case No. 118/2010, 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
2

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 give an undertaking that he will receive

the police papers on the given date and be present on

date fixed for charge and if he fails to do so on two

given dates and delays the trial in any manner, his bail

will be liable to be cancelled for reasons of misuse, (v)

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. )