High Court Patna High Court - Orders

Amit Kumar vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Amit Kumar vs State Of Bihar on 30 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.24647 of 2010
              AMIT KUMAR S/O SHASHI BHUSHAN
                             Versus
                       STATE OF BIHAR
                            -----------

3. 30.08.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 406, 420, 467, 468,

471/120-B of the Indian Penal Code.

Considering that the petitioner is in custody

since 4.6.2010 and the submission is that there is no

other case of similar nature pending against the

petitioner, which fact will be verified by the

Magistrate or from S.P. Samastipur also before

releasing the petitioner on bail, let the petitioner

above named, be released on bail on furnishing bail

bond of Rs. 5,000/-(Five thousand) with three

sureties of the like amount each or any other surety

to be fixed by the court concerned to the satisfaction

of Chief Judicial Magistrate, Muzaffarpur in

connection with Muzaffarpur Town P.S. Case No.

134/2009, subject to the conditions, (i) That one of

the bailor will be a close relative of the petitioner, one
2

bailor shall be local in nature since the petitioner

belongs to Samastipur and the other bailor shall be

the father of the petitioner. who will give an affidavit

giving genealogy as to how he is related with 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 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 if he

fails to do so on two consecutive dates, his bail will

be liable to be cancelled.

Fahad.                             ( Anjana Prakash, J. )