High Court Patna High Court - Orders

Binod Mehta @ Marandi vs The State Of Bihar on 13 July, 2010

Patna High Court – Orders
Binod Mehta @ Marandi vs The State Of Bihar on 13 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.15701 of 2010
              BINOD MEHTA @ MARANDI, SON OF LATE RAMANUGRAH
              PRASAD
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

4. 13.07.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the offence

under Sections 385, 387 of the Indian Penal Code and Section 17 of

the C.L.A. Act.

It has been submitted that the petitioner is in custody since

4.9.2009 and undertakes never to indulge in any anti social activities

for which the petitioner’s own brother is ready to stand surety and

vouch for his activities after he is released from jail custody.

In view of such, 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 to the satisfaction of Sub Divisional

Judicial Magistrate, Sherghaty, in Sherghaty P.S. Case No. 205 of

2009 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

shall be the brother of the petitioner. The bailor will undertake to

furnish information to the Court about any change in address of the

petitioner. The Magistrate concerned shall ensure proper identification

papers of the petitioner as well as the bailors so that there is no

confusion about his identity at a later point in time. (ii)That the bailor

shall also state on affidavit that he will inform the court concerned if
2

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 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.

In view of the antecedents of the petitioner, the petitioner is

directed to appear before the Superintendent of Police, Gaya, within

fifteen days of his release with a copy of this order and thereafter

every two weeks for the next one year. The conduct of the petitioner

will be kept under watch in this period by the Superintendent of Police

concerned and if it is found wanting in any respect, a report shall be

made to the court concerned by him to initiate a proceeding for

cancellation of bail for reasons of misuse of bail. After reporting to the

Superintendent of Police, a certificate will be filed by the petitioner

before the court concerned.

( Anjana Prakash, J.)
S.Ali