IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23297 of 2011
Arbind Pandey @ Ravi Pandey son of Late Jagdish Pandey
Versus
The State Of Bihar
-----------
2/ 29.07.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 409, 420, 109, 120-B, 504/34 of the Indian
Penal Code.
Considering that the petitioner is in custody since
10.08.2007 and the entire case is based on ocular allegation and the
petitioner has fair antecedents as also charge sheet has been
submitted, 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
below to the satisfaction of the Sub-Divisional Judicial Magistrate,
Bikramganj, Rohtas, in connection with Natwar P.S. Case No.39 of
2009, subject to the 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 another
bailor shall be Dharmendra Kumar Pandey, cousin brother of the
petitioner. The bailors will undertake to furnish information to the
court about 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 bailors shall also state on affidavit that they will inform the
court concerned if the petitioner is implicated in any other case of
2
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 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, and (v) 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.
JA/- (Anjana Prakash,J.)