IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39451 of 2010
ABHISHEK MISHRA @ SUDHU MISHRA, S/o Ram Nath Mishra.
Versus
THE STATE OF BIHAR
-----------
02. 26.11.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 379 and 285 of the Indian
Penal Code and Section 7 of the E.C. Act.
Considering that the petitioner is in custody
since 13.09.2010 and he has fair antecedent, 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 as fixed by the
Court to the satisfaction of Chief Judicial Magistrate,
Samastipur in connection with Kalyanpur P.S. Case No.
62 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 and the other bailor shall be
the brother of the petitioner namely Ajit Mishra. The
bailor will also undertake to inform the Court if there is
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
2
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 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.)
Vikash/-