IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18718 of 2010
JAMADAR MANDAL
Versus
THE STATE OF BIHAR
-----------
3. 25.6.2010 Heard learned counsel appearing on behalf
of the petitioner and learned counsel appearing on
behalf of the State.
The bail application of the petitioner was
twice earlier been rejected by this court.
Learned counsel for the petitioner with
reference to the allegation of recovery of the
incriminating articles at the instance of the petitioner,
submits that the seizure list does not contain his
signature. He further submits that petitioner for the
alleged offence has remained in custody since
4.3.2009 and thus his prayer may be reconsidered.
Taking into consideration the
circumstances, aforesaid let the petitioner, namely
Jamadar Mandal be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of
the Learned Sub-Divisional Judicial Magistrate,
Naugachia, District-Bhagalpur in connection with
Gopalpur (Rangra) P.S. Case No. 82 of 2009 subject to
the following conditions:-
-2-
(1) That one of the close relative of the
petitioner would stand as a bailor and who would file
an affidavit indicating his/her relationship with the
petitioner.
(2) The said bailor would be under a duty
to inform the Court below in case the petitioner is
named or gets involved in any other criminal case
after his release in this case and whereupon the Court
concerned, shall be at liberty to cancel the bail bond
of the petitioner on ground of misuse.
(3) The petitioner would ensure his
representation before the Court below on each and
every date fixed and upon failure of the petitioner to
ensure his representation in the Court below on two
consecutive dates, without reasonable explanation to
the satisfaction of the Court below would entitle the
Court below to initiate proceedings for cancellation of
his bail bonds and for taking him into custody.
Anand Kr. ( Jyoti Saran, J.)