High Court Patna High Court - Orders

Badal Rajwar vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Badal Rajwar vs State Of Bihar on 1 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.33122 of 2010
                       BADAL RAJWAR, son of Ramjeet Rajwar
                                       Versus
                                STATE OF BIHAR
                                      -----------

2/ 01.10.2010 Heard learned counsel for the petitioner and the
State.

The petitioner seeks bail in a case instituted for the
offence under Section 436 of the Indian Penal Code.

Considering that the petitioner is in custody since
03.01.2009 , 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 the Additional
Sessions Judge, Fast Track Court No. II, Rohtas at Sasaram in
connection with Nasriganj P.S. Case No. 5 of 2009( S. Tr.
No.258 of 2009), subject to the 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. The bailor will undertake to furnish information to
the court about any change in the 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 the 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
-2-

to be cancelled for reasons of misuse, and (v) 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.

Ashwini/-                                     (Anjana Prakash, J.)