High Court Patna High Court - Orders

Nawal Singh vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Nawal Singh vs State Of Bihar on 12 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.35874 of 2010
               NAWAL SINGH, S/o Late Ram Bahadur Singh.
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 12.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 420 and 384 of the Indian

Penal Code.

Considering that the petitioner is in custody

since 05.08.2010 and he has fair antecedent, 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 as fixed by the

Court to the satisfaction of Sub-Divisional Judicial

Magistrate, West Muzaffarpur in connection with Saraiya

P.S. Case No. 07 of 2010 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 bailor shall be the son of the petitioner. The

bailor will also undertake to inform the Court if there is

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 on
2

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.)
Vikash/-