IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25093 of 2011
Harendra Kumar son of Sheo Balak Singh
Versus
The State Of Bihar through CBI
-----------
3/ 16.08.2011 Heard learned counsel for the petitioner, CBI and the
State.
The petitioner seeks bail in a case instituted for the
offence under sections 120-B, 419, 420, 464, 468 and 471 of the
Indian Penal Code.
Considering that the petitioner is in custody since
15.05.2011 and charge sheet has been submitted in his regard, let the
petitioner, above named, be released on bail after full verification of
his and his bailors’ identity 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 below to the satisfaction of the
Special Judicial Magistrate, CBI (SDJM), Patna, in connection with
RC219 2011 E 0004 [04(E) 2011], 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 another bailor shall be the father of the petitioner. The
bailors will undertake to furnish information to the court about 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 bailors
shall also state on affidavit that they will inform the court concerned
if the petitioner is implicated in any other case of similar nature after
2
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, and (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.
JA/- (Anjana Prakash,J.)