High Court Patna High Court - Orders

Upendra Mandal vs State Of Bihar on 23 September, 2010

Patna High Court – Orders
Upendra Mandal vs State Of Bihar on 23 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.31817 of 2010
        UPENDRA MANDAL S/O LATE SHEODHARI MANDAL
                             Versus
                       STATE OF BIHAR
                            -----------

2. 23.09.2010 Learned counsel for the petitioner is

permitted to make correction in the father’s name of

the petitioner.

Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 409 and 420 of the

Indian Penal Code.

Considering that the petitioner is in custody

since 16.7.2010 and the entire case is based on

documentary evidence, 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 Chief

Judicial Magistrate, Katihar in connection with

Katihar Town P.S. Case No. 136/2003, subject to the

conditions, (i) That one of the bailor will be local in

nature since the petitioner belongs to Munger and
2

the other bailor shall be the father-in-law 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 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 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 if he

fails to do so on two consecutive dates, his bail will

be liable to be cancelled.

Fahad.                              ( Anjana Prakash, J. )