High Court Patna High Court - Orders

Shankar Mistry vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Shankar Mistry vs State Of Bihar on 26 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.21120 of 2010
        SHANKAR MISTRY S/O LATE JAI NARAYAN SHARMA
                             Versus
                       STATE OF BIHAR
                            -----------

3. 26.08.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 353,504,379/34 of the

Indian Penal Code and 135, 142, 39/47 of the

Electricity Act.

Considering that the petitioner is in custody

since 6.5.2010, 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, Jamui in connection with Sono P.S. Case

No. 85/2009, subject to the conditions, (i) That one of

the bailor will be a close relative of the petitioner who

will give an affidavit giving genealogy as to how he is

related with 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
2

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

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 if he

fails to do so on two consecutive dates, his bail will

be liable to be cancelled.

The petitioner is also directed to appear

before the compounding board within a period of two

months after his release from jail custody and file a

certificate in this regard in the court below in case it

fails to do so his bail shall be liable to be cancelled.

Fahad.                            ( Anjana Prakash, J. )