High Court Patna High Court - Orders

Chandan Kumar @ Chunchun Kumar vs The State Of Bihar on 23 November, 2010

Patna High Court – Orders
Chandan Kumar @ Chunchun Kumar vs The State Of Bihar on 23 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36411 of 2010
             CHANDAN KUMAR @ CHUNCHUN KUMAR SON OF SRI PRAMOD
                 PRAKASH @ PARMANAND PRAKASH
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3. 23.11.2010 Heard learned Counsel for the petitioner, the State

and the informant.

The petitioner seeks bail in a case instituted for the

offence u/s.379 of the Indian Penal Code.

Considering that the only allegation against the

petitioner is that he was also sitting in the alleged stolen

vehicle and he has no criminal antecedents, let the

petitioner above named, who is in custody since 3.7.2010,

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, Samastipur in

Samastipur (Town) P.S. case No.355 of 2010, subject to the

conditions (i) That one of the bailors shall be the mother of

the petitioner and the other 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. The bailor will

undertake to furnish information to the Court about any

change in 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 bailor shall also state on affidavit that he will inform
2

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, (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, (v) 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 fact that the petitioner has no criminal

antecedents will be verified by the Magistrate concerned by

calling for a report from the adjoining district as well.

Narendra/                          ( Anjana Prakash, J. )