IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11843 of 2011
1. Ramu Tanti @ Niruwa @ Rameshwar Tanti, son of Shiv Narayan Tanti @
Kako Tanti
2. Guddu Tanti, son of Suraj Tanti
Versus
The State Of Bihar
-----------
4. 25.7.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek anticipatory bail in a case
instituted for the offence under Sections 366(A) and 365 of the
Indian Penal Code.
Considering the nature of allegation levelled
against the petitioners and that they are young boys having no
criminal antecedents, let the petitioners in the event of
surrender, named above, within four weeks from the date of
receipt of this order in connection with Belhar P.S. Case No.
110 of 2010 shall be released on anticipatory bail on furnishing
bail bond of Rs. 5,000/- (Five thousand) each with two sureties
of the like amount each to the satisfaction of Chief Judicial
Magistrate, Banka, subject to conditions as laid down under
Section 438(2) Cr. P.C., and (i) That one of the bailors will be a
close relative of the petitioners, who will give an affidavit giving
genealogy as to how he is related with the petitioners and the
other shall be the father of the petitioners. The bailor will
undertake to furnish information to the court about any change
in the address of the petitioners. (ii) That the affidavit shall
2
clearly state that the petitioners are not accused in any other
case and, if they are, they shall not be released on bail. (iii) That
the bailor shall also state on affidavit that he will inform the court
concerned if the petitioners are implicated in any other case of
similar nature after their 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 petitioners will give an undertaking that they will
receive the police papers on the given date and be present on
date fixed for charge and if they fail to do so on two given dates
and delay the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse. (v)That the petitioners will be
well represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali