IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39540 of 2010
DEEPAK KUMAR JHA, son of late Sadanand Jha
Versus
STATE OF BIHAR
-----------
2/- 26.11.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Section 411 of the Indian Penal Code.
Considering that the petitioner is in jail custody since
10.02.2010 on the basis of confessional statement of the co-accused,
who was arrested on the spot and now his mother is ready to stand
surety for him, 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 Chief Judicial Magistrate, Begusarai
in Begusarai Town P.S. Case No. 43 of 2010 , 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 and the other bailor will be mother of the
petitioner. The bailor will undertake to furnish information to the
Court about any change in address of the petitioner, (ii)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, (iii)That the petitioner will give an undertaking that he will
receive the police papers on the given date and be present on date
2
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 (iv)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.)
Ashwini/-