High Court Patna High Court - Orders

Shivji Mahto @ Sheojee Mahto & Anr. vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Shivji Mahto @ Sheojee Mahto & Anr. vs The State Of Bihar on 12 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.33045 of 2011
                1. Shivji Mahto @ Sheojee Mahto son of Rambriksh Mahto
                2. Rajesh Mahto son of Shivjee Mahto
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2. 12.10.2011 Heard learned counsel for the petitioners and the

State.

The petitioners were refused bail by an order

dated 24.9.2010 passed in Cr. Misc. 23706 of 2010 but were

granted bail subsequently by an order dated 25.7.2011 passed

in Cr. Misc. 23424 of 2011 on one of the conditions that an

affidavit shall be filed on their behalf that they have fair

antecedents.

It has been submitted that due to misconception,

the submission had been made that the petitioners have fair

antecedents even though a complaint under Section 323 and

minor offences was pending against the petitioners since the

year 2005, and it was due to pendency of the case, the

required affidavit could not be filed in the Court below.

Considering that the petitioners were found fit to

be released on bail on merits and they have explained their

antecedents, let the petitioners above named, be released on

bail on furnishing bail bond of Rs. 5,000/- (Five thousand)

each with two sureties of the like amount each or any other

surety to be fixed by the court concerned to the satisfaction of

7th Additional District and Sessions Judge, Muzaffarpur, Distt.

Muzaffarpur, in connection with Sessions Trial No. 626 of
2

2010 arising out of Ahiyapur P.S. Case No. 110 of 2010,

subject to the following conditions: (i) That one of the bailors

will be a close relative of the petitioners, who will give an

affidavit giving genealogy as to how he is related with the

petitioners. The bailors will undertake to furnish information to

the court about any change in the address of the petitioners.

(ii) That the bailors shall also state on affidavit that they will

inform the court concerned if the petitioners are implicated in

any other case of similar nature after their 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 petitioners will give an undertaking that

they will receive the police papers on the given date and be

present on date fixed for charge and if they fail to do so on two

given dates and delay the trial in any manner, their bail will be

liable to be cancelled for reasons of misuse. (iv) That the

petitioners will be well represented on each date and if they

fail to do so on two consecutive dates, their bail will be liable to

be cancelled.

A sum of Rs. 750/- (Seven hundred fifty) shall be

deposited by the petitioners in the concerned District Legal

Aid Committee after releasing on bail.

( Anjana Prakash, J.)
S.Ali