IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26448 of 2010
1. ASHOK BIND, SON OF LATE SUDARSHAN BIND
2. INDAL BIND, SON OF BAJARANGI BIND
Versus
THE STATE OF BIHAR
-----------
2. 06.08.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence under Section 3 R.P. (U.P.) Act.
Considering that the petitioners are in custody since
9.5.2010 and they have never been implicated in any other of
similar nature of case, 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 to the
satisfaction of Railway Judicial Magistrate, Gaya, in Sasaram
R.P.F. Case No. 11 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 petitioners and the other shall be the
father/brother/mother 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
2
of bail on the 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 delay 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 and if they fail to do so on two consecutive dates, their bail
will be liable to be cancelled.
The fact that the petitioners have no criminal
antecedents of similar nature of offence will be verified by the
Magistrate before releasing the petitioners on bail.
( Anjana Prakash, J.)
S.Ali