IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.36048 of 2010 ANANDI PRASAD S/O BALESHWAR PRASAD Versus STATE OF BIHAR -----------
2. 28.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 147, 148, 342, 435,
427, 307, 386 of the Indian Penal Code and 3/4 of the
Explosive Substance Act and 17 of Criminal
Amendment Act.
Considering that the petitioner is not
named in the First Information Report and was named
much later in the confessional statement of the co-
accused, 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 learned Chief Judicial Magistrate,
Gaya in connection with Tekari P.S. Case No.
82/2010, 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 and the other bailor shall be
2
the brother of the petitioner namely Mithlesh Prasad.
The bailor will undertake to furnish information to the
Court about any change in address of 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 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.
Fahad. ( Anjana Prakash, J. )