IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22649 of 2010
GUDDU PASWAN @ CHANDAN PASWAN SON OF KAPIL
PASWAN
Versus
STATE OF BIHAR
-----------
2. 13.7.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 363 and 366A/34 of the Indian Penal Code.
It has been submitted that from the narrative of the
statement recorded u/s.164 Cr.P.C. of the victim concerned it
appears that one Vinay is the main accused and it does not appear
to be a case of kidnapping.
In view of such, let the petitioner above named, who is
in custody since 11.5.2010, 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, Gaya
in Fatehpur P.S.case No.72 of 2010, subject to the conditions (i)
That one of the bailors shall be the grand father of the petitioner
and the other bailor will be 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
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
-2-
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 and (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. )
Narendra/