IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41284 of 2010
GOVIND TIWARY Son of Binod Tiwary resident of Village
Ram Dayalu, P.s. Sadar, District-Muzaffarpur.
................................. Petitioner.
Versus
THE STATE OF BIHAR.
........................... Opposite Party.
-----------
2 18.11.2010 Heard learned counsel appearing on
behalf of the petitioner and the learned
counsel appearing on behalf of the State.
Petitioner is in custody in connection
with Kurhani P.S. Case No. 173 of 2010 for
the offence punishable under Sections 379/511
of the Indian Penal Code.
Taking into consideration the
submissions of the learned counsel that for
the alleged offence of attempting to commit
theft, the petitioner has remained in custody
since 01.08.2010, let the petitioner namely
Govind Tiwary be released on bail on
furnishing bail bonds of Rs.10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of the Chief
Judicial Magistrate Muzaffarpur, in
connection with Kurhani P.S. Case No. 173 of
2010, subject to the following conditions.
1. that the father of the petitioner would
2
stand as one of the bailors and who
would be under a duty to inform the
court below in case this petitioner
after his release in the present case
is named or is found involved in any
further case of similar nature and
whereupon the court below shall be at
liberty to cancel the bail bond of the
petitioner and take him into custody on
grounds of misuse.
2. that the petitioner would ensure his
representation before the Court below
on each and very date fixed in the case
and the failure on the part of the
petitioner to ensure his representation
on two consecutive dates fixed without
reasonable explanation to the
satisfaction of the court below, would
confer liberty on the Court concerned
to initiate proceeding for cancellation
of his bail bonds and to take him into
custody.
(Jyoti Saran, J.)
Prakash