IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33963 of 2011
Ranjan Kumar S/o Late Deo Sahay Singh
Versus
The State Of Bihar
-----------
2. 15.10.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 379 and 411 of the Indian Penal
Code.
Considering that the petitioner is behind the bars
since 19.8.2011 on account of confessional statement of the
co-accused and neither the motorcycle has been recovered
from his possession nor does he have any criminal
antecedents, 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
Chief Judicial Magistrate, Patna in connection with
Phulwarisharif P.S. Case No.371 of 2011, subject to the
conditions (i) That one of the bailor shall be Gautam, nephew
of the petitioner and the other bailor 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 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
-2-
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.
Narendra/ ( Anjana Prakash, J. )