High Court Patna High Court - Orders

Ranjeet Rai vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Ranjeet Rai vs The State Of Bihar on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29141 of 2011
                                Ranjeet Rai, son of Shital Rai.
                                             Versus
                                     The State Of Bihar
                                           -----------

2. 08.09.2011 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 in custody since

13.6.2011 for having committed theft of cattle and he has fair

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 Additional

Chief Judicial Magistrate, Danapur, Patna, in connection with

Akilpur P.S. Case No. 30 of 2011 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 shall be the

father of the petitioner. The bailor will undertake to furnish

information to the court about any change in the address of the

petitioner. (ii) That the affidavit shall clearly state that the

petitioner is not an accused in any other case and, if he is, he

shall not be released on bail. (iii) That the bailor shall also state
2

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.)
S.Ali