High Court Patna High Court - Orders

Umesh Prasad @ Umesh Shah vs The State Of Bihar on 24 June, 2010

Patna High Court – Orders
Umesh Prasad @ Umesh Shah vs The State Of Bihar on 24 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.16742 of 2010
             UMESH PRASAD @ UMESH SHAH, SON OF LATE KIRANI SAO @
             KIRANI PRASAD
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

3. 24.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Section 381 of the Indian Penal Code.

Subsequently, Section 411 of the Indian Penal Code was

added.

It has been submitted that the petitioner is not

named in the First Information Report nor has any article been

recovered from his possession. The petitioner has no criminal

antecedents.

In view of such, let the petitioner above named, who

is in custody since 20.1.2009, 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 Chief Judicial Magistrate,

Sasaram, in Dehri P.S. Case No. 10 of 2009 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 uncle of 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
2

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 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.

( Anjana Prakash, J.)
S.Ali