High Court Patna High Court - Orders

Madhav Kumar vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Madhav Kumar vs State Of Bihar on 26 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.34496 of 2010
                  MADHAV KUMAR S/O SRI BAMBAHADUR SINGH
                                       Versus
                                STATE OF BIHAR
                                      -----------

3. 26.03.2011 Heard learned counsel for the petitioner and

the state.

The petitioner seeks anticipatory bail in a

case instituted for the offence under Sections 452,

504, 506, 427, 353, 387 of the Indian Penal Code.

Considering the nature of allegations against

the petitioner, it is ordered that in the event of

surrender of the petitioner, named above, within three

weeks from today in connection with Begusarai Town

P.S. Case No. 236/10, he shall be released on

anticipatory bail on furnishing bail bond of Rs.

5,000/-(Five thousand) with two sureties of the like

amount each to the satisfaction of the learned Chief

Judicial Magistrate, Begusarai, subject to conditions

as laid down under Section 438 (2) Cr.P.C. and (i)

That one of the 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
2

petitioner shall undertake to be represented on the

first date after cognizance and in case he fails to do

so, his bail bond will be liable to be cancelled, (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 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.

Fahad.                                  ( Anjana Prakash, J.)