IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2093 of 2011
AKHILESH MANDAL @ AKHILESH KUMAR MANDAL, SON OF LATE
FAKER MANDAL
Versus
THE STATE OF BIHAR
-----------
2. 30.03.2011 Heard learned counsel for the petitioner and the
State.
It has been submitted that even though the petitioner
was refused bail earlier by an orders dated 4.1.2010 and
23.7.2010 passed in Cr. Misc. 43002 of 2009 and Cr. Misc.
24843 of 2010 respectively but the prayer for bail is being
renewed on the ground that the petitioner is in custody since
17.7.2009 and in the two cases which were pending against
him in one of them final report was submitted and in the other
he has been acquitted. This fact shall be verified by the
Magistrate before releasing the petitioner on bail.
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 Sub Divisional Judicial Magistrate,
Naugachia, Distt. Bhagalpur, in Parbatta (Naugachia) P.S. Case
No. 86 of 2009 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 shall be the wife of the petitioner. The
2
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 proceeding for cancellation
of bail on the 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 and if he fails to do so on two consecutive dates, his bail
will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali