IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17398 of 2010
BIPIN KUMAR @ BIPIN PASWAN, S/o Arbind Paswan.
Versus
THE STATE OF BIHAR
-----------
03. 20.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 461, 379 and 411 of
the Indian Penal Code.
Considering that the petitioner was refused
bail by order dated 12.01.2010 vide Cr. Misc. No.
46395 of 2009 stating therein that it was being
rejected at this stage, let the petitioner, above named
who is in custody since 08.09.2009 and has no
criminal antecedent be released on bail on furnishing
bail bond of Rs. 5,000/- (Five Thousand) with two
sureties of the like amount each to the satisfaction of
Sub-Divisional Judicial Magistrate, Masaurhi, Patna
in connection with Masaurhi P.S. Case No. 377 of
2009 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 petitioner and the other bailor
shall be the brother of the petitioner. The bailor will
2
also undertake to inform the Court if there is any
change in the address of the petitioner. (ii) That the
affidavit shall clearly state that the petitioner is not
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 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. (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.
(Anjana Prakash, J.)
Vikash/-