IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33446 of 2011
Jitu Kumar, son of Satruhan Goawami
Versus
The State Of Bihar
----------------------------------
2. 30.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 461 and 379 of the Indian Penal
Code. Subsequently, Section 411 of the Indian Penal Code
was added.
Considering that apart from confessional statement
of the co-accused there is no material against the petitioner
and he does not have any criminal antecedent, 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 Sub Divisional Judicial
Magistrate, Masaurhi, Distt. Patna, in connection with Punpun
P.S. Case No. 39 of 2011, 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 also undertake
to inform the Court if there is 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
2
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