IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29829 of 2011
1. Talha Sah S/O Ramjiwan Prasad R/O Vill. Pipra
Bazar, P.S. Pipra, East Champaran.
Versus
1. The State Of Bihar
----------------
02. 13.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 272, 273, 414, 188, 171 (C),
171 (F) and 34 of the Indian Penal Code and Section 47A
of the Excise Act.
Considering that the petitioner is in custody
since 25.06.2011 and 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 as fixed by the Court
to the satisfaction of Chief Judicial Magistrate, East
Champaran, Motihari in connection with Pipra P.S. Case
No. 80 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 and the other bailor
shall be the brother-in-law of the petitioner namely
Rajkumar Chaudhary. 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
2
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 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.)
Vikash/-