IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23075 of 2011
Mohan Manjhi, son of Late Ganori Manjhi
Versus
The State Of Bihar
-----------
2. 29.7.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Section 47(a) of the Excise Act.
Considering that the petitioner is in custody since
2.12.2010 and he is first offender, 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 Chief Judicial Magistrate, Munger, in
connection with Case No. 273C of 2010 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. 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 nature after
his release in the present case and thereafter the court below
2
will be at liberty to initiate the proceeding for cancellation of bail
on the ground 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.)
S.Ali