High Court Patna High Court - Orders

Binay Kumar Gupta vs State Of Bihar on 25 November, 2010

Patna High Court – Orders
Binay Kumar Gupta vs State Of Bihar on 25 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.26859 of 2010
             BINAY KUMAR GUPTA S/O MAHANGU SAO
                               Versus
                        STATE OF BIHAR
                              -----------

4. 25.11.2010 Heard learned counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 341, 324,

307 of the Indian Penal Code.

Considering the nature of allegation of the

petitioner as also the background in which the

occurrence took place, 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 learned

S.D.J.M., Aurangabad in connection with Baroon

P.S. Case No. 51/2010, subject to the conditions, (i)

That one of the 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 and the

other bailor shall be the father of the petitioner. The

bailor will undertake to furnish information to the
2

Court about any change in address of the petitioner.

(ii) 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, (iii) 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, (iv) 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. )