High Court Patna High Court - Orders

Dhananjay Kumar Sinha vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Dhananjay Kumar Sinha vs The State Of Bihar on 29 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.32483 of 2011
                  Dhananjay Kumar Sinha son of late Shashi Bhushan Sinha
                                         Versus
                                   The State Of Bihar
                                       -----------

2/ 29.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 406 and 420 of the Indian Penal Code.

It has been submitted that the petitioner is ready to

refund rupees twenty thousand to the informant for the purposes of

bail without prejudice to his case.

In view of such, let the petitioner, above named, be

released on provisional bail for a period of two months 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 below to

the satisfaction of the Chief Judicial Magistrate, Banka, in

connection with Banka P.S. Case No.01 of 2009, subject to the

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 petitioner. The bailors will undertake to furnish

information to the court about any change in the 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 bailors shall also state on affidavit

that they 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
2

initiate the proceeding for cancellation of bail on the 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, and (v) That the petitioner will be well

represented on each date and if he fails to do so on two consecutive

dates, his bail will be liable to be cancelled.

During the period of provisional bail, the petitioner shall

refund rupees twenty thousand to the informant and if the proof of

the same having been done by the petitioner is filed in the court

below, his provisional bail shall be confirmed.

JA/-                                             (Anjana Prakash,J.)