IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38054 of 2010
KAMAL NAYAN PRASAD SINGH, S/o Shyam Sunder Singh.
Versus
THE STATE OF BIHAR
-----------
03. 26.03.2011 Heard learned counsel for the petitioner,
informant and the State.
The petitioner seeks anticipatory bail in a case
instituted for the offences under Sections 420, 467, 468,
471, 409 and 120B of the Indian Penal Code.
It has been submitted that at best it could be a
case of financial misaccounting.
Considering the same, in the event of surrender
of the petitioner, named, above within four weeks from
today in connection with Kashichak P.S. Case No. 15 of
2010, he shall be released on anticipatory bail on
furnishing bail bond of Rs. 5,000/- (Five Thousand) with
two sureties of the like amount each or any other surety
as fixed by the Court to the satisfaction of Chief Judicial
Magistrate, Nawadah subject to conditions as laid down
under Section 438(2) Cr.P.C. and also the following
conditions :- (1) 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
2
petitioner shall undertake to be represented on the
first date after cognizance and in case he fails to do
so, his bail bond will be liable to be cancelled. (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. (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/-