High Court Patna High Court - Orders

Chandan Deo Burman @ Bintu vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Chandan Deo Burman @ Bintu vs State Of Bihar on 10 November, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.38470 of 2010
     CHANDAN DEO BURMAN @ BINTU S/O ASHOK DEB BURMAN
                              Versus
                       STATE OF BIHAR
                             -----------

2. 10.11.2010 Heard learned Counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 386, 414/34 of the

Indian Penal Code.

It has been submitted that the petitioner was

arrested on suspicion while demanding rangdari from

passing vehicles but he has no criminal antecedent.

Considering the same, let the petitioner, who

is in custody since 3.8.2010, 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 Additional

Chief Judicial Magistrate, Danapur in connection with

Danapur P.S. Case No. 227/10, 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 mother of
2

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.

The fact that the petitioner has fair

antecedent will be verified by the Magistrate before

releasing the petitioner on bail.

Fahad.                              ( Anjana Prakash, J. )