IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34163 of 2010
AMIT KUMAR, S/o Sri Munni Lal Vishwakarma.
Versus
THE STATE OF BIHAR
-----------
02. 08.10.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 498A of the Indian Penal Code.
Considering that the petitioner is in custody
since 15.07.2010, 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 as fixed by the Court to the
satisfaction of Sri Mithilesh Kumar, Judicial Magistrate,
1st Class, Nawada (or his successor) in connection with
Complaint Case No. 1156 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. The
bailor will also undertake to inform the Court if there is
any change in the address of the petitioner. (ii) 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. (iii) That the
2
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.
The petitioner volunteers to deposit rupees five
hundred per month in the court below firstly within fifteen
days of the release from jail custody and subsequently by
15th every month which the wife of the petitioner will be at
liberty to withdraw without prejudice the right of the
parties. The court below shall inform the wife of the
petitioner about the present order.
(Anjana Prakash, J.)
Vikash/-