IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25445 of 2010
LAXUMAN CHAUDHRY, S/o Kumar Chaudhry.
Versus
THE STATE OF BIHAR
-----------
02. 29.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 147, 148, 341, 342,
323, 420, 328, 379 and 414 of the Indian Penal
Code.
Considering that the petitioner is in custody
since 05.04.2010 on account of the fact that he
was the seller of stolen cattle, 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 Additional
Chief Judicial Magistrate, Bagaha in connection with
Chautarwa (Bhairoganj) P.S. Case No. 193 of 2006
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 bailor shall
be the wife/son of the petitioner. The bailor will also
undertake to inform the Court if there is any change
2
in the 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 the 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
and if he fails to do so on two consecutive dates, his
bail will be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-