High Court Patna High Court - Orders

Abhishek Alias Abhishek Kumar … vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Abhishek Alias Abhishek Kumar … vs The State Of Bihar on 17 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.6246 of 2011
          ABHISHEK ALIAS ABHISHEK KUMAR SINGH, SON OF BHABHUTI
          NARAYAN SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2. 17.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 467, 468 and 420 of the Indian Penal

Code.

Considering that the petitioner is in custody since

28.12.2010 and the entire case is based upon sale and purchase

and the submission is that at best it would be a case of civil

dispute between the parties, 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

Chief Judicial Magistrate, Katihar, in Katihar Town (Sahayak)

P.S. Case No. 458 of 2010 subject to the following 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 address of 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
2

proceeding for cancellation of bail on the ground of misuse.

(iii)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.

(Anjana Prakash, J.)
S.Ali