IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21926 of 2010
SATISH MAHTO S/O SAKALDIP SINGH
Versus
THE STATE OF BIHAR
-----------
2. 05.7.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 302/34 of the Indian
Penal Code and Section 17 of the C.L.A. Act.
It has been submitted that the petitioner is
named in the First Information Report only on being
suspected to have killed the deceased on account of
some political differences.
Considering the same, 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 the
learned A.C.J.M., Danapur at Patna, in connection
with Paliganj P.S. case no. 152/09, subject to the
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 father of
-2-
the petitioner. The bailors will undertake to furnish
information to the court about any change 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 misuses, (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 and 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, (v) In
view of the antecedents of the petitioner, the
petitioner is directed to appear before the
Superintendent of Police, Patna, within fifteen days
of his release with a copy of this order and every two
weeks thereafter for the next 9 months. The conduct
of the petitioner will be kept under watch in this
-3-
period by the Superintendent of Police concerned
and if it is found wanting in any respect, a report
shall be made to the court concerned by him to
initiate a proceeding for cancellation of bail for
reasons of misuse of bail. After reporting to the
Superintendent of Police, a certificate will be filed by
the petitioner before the court concerned.
Fahad. ( Anjana Prakash, J. )