High Court Patna High Court - Orders

Anuj Singh @ Manoj Singh @ Pagalwa vs State Of Bihar on 25 November, 2010

Patna High Court – Orders
Anuj Singh @ Manoj Singh @ Pagalwa vs State Of Bihar on 25 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.28051 of 2010
            ANUJ SINGH @ MANOJ SINGH @ PAGALWA
                   S/O RAM CHARITER MAHTO
                               Versus
                        STATE OF BIHAR
                                 with
                     Cr.Misc. No.32133 of 2010
                         DEEPAK KUMAR
               S/O LATE JASWANT PRASAD YADAV
                               Versus
                      THE STATE OF BIHAR
                              -----------

4. 25.11.2010 Heard learned counsel for the petitioners

and the State.

The petitioners seek bail in a case

instituted for the offence under Section 394 of the

Indian Penal Code.

Considering that the petitioners were not

named in the First Information Report nor have any

articles been recovered from their possession, let the

petitioners above named, be released on bail on

furnishing bail bond of Rs. 5,000/-(Five thousand)

each 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., Danapur in

connection with Danapur P.S. Case No. 041/2009,

subject to the conditions, (i) That one of the bailor
2

will be a close relative of the petitioners who will give

an affidavit giving genealogy as to how he is related

with the petitioners and the other bailor shall be the

mother/sister of the petitioners. The bailor will

undertake to furnish information to the Court about

any change in address of the petitioners. (ii) That the

bailor shall also state on affidavit that he will inform

the court concerned if the petitioners are implicated

in any other case of similar nature after their 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 petitioners will give an undertaking that they will

receive the police papers on the given date and be

present on date fixed for charge and if they fail to do

so on two given dates and delays the trial in any

manner, their bail will be liable to be cancelled for

reasons of misuse, (iv) That the petitioners will be

well represented on each date if they fail to do so on

two consecutive dates, their bail will be liable to be

cancelled, (v) In view of the antecedents of the

petitioner, the petitioner is directed to appear before

the Superintendent of Police, Patna, within fifteen
3

days of his release with a copy of this order and

every two weeks thereafter for the next nine months.

The conduct of the petitioner will be kept under

watch in this period by the superintendent of Police

concerned and if it is found wanting in any respect,

a report shall be made to the court concerned by

him to initiate a proceeding for cancellation of bail

for reasons of misuse of bail. After reporting to the

Superintendent of Police, a certificate will be filed by

the petitioner before the court concerned.

Fahad.                            ( Anjana Prakash, J. )