High Court Patna High Court - Orders

Ramji Manjhi vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Ramji Manjhi vs The State Of Bihar on 16 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.44805 of 2010
                       RAMJI MANJHI S/O SUKRAN MANJHI
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

2. 16.03.2011 Heard learned counsel for the petitioner

and the state.

The petitioner seeks bail in a case

instituted for the offence under Sections 406, 420 of

the Indian Penal Code.

It has been submitted that the petitioner is

in custody since 11.10.2010 and now charge sheet

has been submitted when the case is based solely on

the documentary evidence no useful purpose would

be serve in keeping him behind the bars.

Considering the same, 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

learned A.C.J.M., Hilsa in connection with Chandi

(Tharthari) P.S. Case No. 138/02, subject to the

conditions, (i) That one of the bailor will be a close

relative of the petitioner who will give an affidavit

giving genealogy as to how he is related with the
2

petitioner and the other bailors shall be the wife of

the petitioner. The bailor will undertake to furnish

information to the Court about any change in

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 bailors shall also state on

affidavit that they 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, (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 to be cancelled for reasons of misuse, (v) 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.)