High Court Patna High Court - Orders

Chandra Prakash Prasad vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Chandra Prakash Prasad vs State Of Bihar on 29 September, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.32573 of 2010
       CHANDRA PRAKASH PRASAD S/O LATE RAM SEWAK SAH
                               Versus
                        STATE OF BIHAR
                              -----------

2. 29.09.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 414 of the

Indian Penal Code and 7 of the Essential

Commodities Act, 1955 & 3/4 of the LPG Act, 1988.

Considering that the petitioner is in

custody since 6.7.2010 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 to be fixed by the court concerned to

the satisfaction of learned Chief Judicial Magistrate,

Sitamarhi in connection with Sitamarhi P.S. Case

No. 402/2010, 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. The bailor will

undertake to furnish information to the Court about
2

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 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 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. )