IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14454 of 2010
MUNNA SINGH S/O CHANDRAMA SINGH
Versus
STATE OF BIHAR
-----------
3. 28.6.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under section 395 of the Indian Penal Code.
The petitioner was refused bail earlier by an order
dated 10.11.2009 vide Cr.Misc. No. 39473 of 2009 along
with one Parveen Mahto. The petitioner has renewed his
prayer for bail on account of fact that said Parveen Mahto
has been granted bail by this Court vide Cr.Misc. No.
10610 of 2010 by an order dated 13.4.2010 and the
petitioner’s case is similar in nature. Moreover, the
petitioner is in custody since 29.11.2008.
In view of such 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
to the satisfaction of the learned C.J.M, Gopalganj, in
connection with Mohammadpur P.S. case no. 67/08
subject to the conditions, (i) That one of the bailor will be
2
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 the 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 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, (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.
Fahad. ( Anjana Prakash, J.)