IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24647 of 2010
AMIT KUMAR S/O SHASHI BHUSHAN
Versus
STATE OF BIHAR
-----------
3. 30.08.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 406, 420, 467, 468,
471/120-B of the Indian Penal Code.
Considering that the petitioner is in custody
since 4.6.2010 and the submission is that there is no
other case of similar nature pending against the
petitioner, which fact will be verified by the
Magistrate or from S.P. Samastipur also before
releasing the petitioner on bail, let the petitioner
above named, be released on bail on furnishing bail
bond of Rs. 5,000/-(Five thousand) with three
sureties of the like amount each or any other surety
to be fixed by the court concerned to the satisfaction
of Chief Judicial Magistrate, Muzaffarpur in
connection with Muzaffarpur Town P.S. Case No.
134/2009, subject to the conditions, (i) That one of
the bailor will be a close relative of the petitioner, one
2
bailor shall be local in nature since the petitioner
belongs to Samastipur and the other bailor shall be
the father of the petitioner. who will give an affidavit
giving genealogy as to how he is related with the
petitioner, (ii) 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, (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 if he
fails to do so on two consecutive dates, his bail will
be liable to be cancelled.
Fahad. ( Anjana Prakash, J. )