IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.32858 of 2011 Kundan Kumar Mishra son of Ram Naresh Mishra Versus The State Of Bihar -----------
2. 12.10.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 364, 120B and 379 of the Indian Penal
Code and 27 of the Arms Act.
Considering that there is no explanation for delay in
complaint and the petitioner is in custody since 26.7.2011
having 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 learned C.J.M., Muzaffarpur in connection with
Complaint case No.1382 of 2010, subject to the conditions (i)
That one of the bailor shall be the father of the petitioner and
the other 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 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 on affidavit that he will inform the court concerned if the
-2-
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 be well
represented on each date if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )