IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22423 of 2010
DHARMA DOM, SON OF BIRJU DOM
Versus
STATE OF BIHAR
-----------
2. 09.07.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 394, 411 and 120B of the Indian Penal
Code.
It has been submitted that the petitioner is not
named in the First Information Report and when one of the
looted Mobile was recovered from the possession of one Md.
Isa, he stated that he had purchased the same from the
petitioner which fact is corroborated from paragraph 24 of the
case diary.
However, considering that the petitioner is in custody
since 9.11.2009 and has no criminal 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 to the satisfaction of Chief Judicial Magistrate,
Bettiah, West Champaran, in Sikarpur P.S. Case No. 264 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 mother of the petitioner.
The bailor will undertake to furnish information to the court
2
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 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.)
S.Ali