High Court Patna High Court - Orders

Awdesh Bind @ Awadhesh Bind vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Awdesh Bind @ Awadhesh Bind vs State Of Bihar on 8 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.33911 of 2010
       AWDESH BIND @ AWADHESH BIND, S/o Late Ram Balak Bind.
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 08.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 3 R.P. (U.P) Act.

Considering that the petitioner is in custody

since 03.06.2010 and there has been no recovery from his

possession and now his wife is ready to stand surety for

him, 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 Railway

Judicial Magistrate, Barauni at Begusarai in connection

with Garhara R.P.F. Case No. 3 of 2010 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 wife of 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

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
2

and thereafter the court below will be at liberty to initiate

the proceeding for cancellation of bail on the 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

and if he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-