High Court Patna High Court - Orders

Bhola Mahto vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Bhola Mahto vs The State Of Bihar on 26 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.11237 of 2011
                            Bhola Mahto, Son of Late Bansi Mahto
                                            Versus
                                    The State Of Bihar
                                          -----------

4. 26.7.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks anticipatory bail in a case

instituted for the offence under Sections 302 and 201/34 of the

Indian Penal Code.

It has been submitted that apart from suspicion

that the petitioner was involved in kidnapping of the son of the

Informant, there is no cogent material against the petitioner nor

does he have any criminal antecedents

Considering the same, let the petitioner in the

event of surrender, named above, within four weeks from the

date of receipt of this order, in connection with Pakaridayal P.S.

Case No. 94 of 2010, shall be released on anticipatory bail on

furnishing bail bond of Rs. 5,000/- (Five thousand) with two

sureties of the like amount each to the satisfaction of Sub

Divisional Judicial Magistrate, Sikrahana at Motihar, subject to

conditions as laid down under Section 438(2) Cr. P.C., and (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. The bailor will undertake to furnish

information to the court about any change in the address of the
2

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