High Court Patna High Court - Orders

Bablu Singh @ Sanjay Singh vs State Of Bihar on 26 October, 2010

Patna High Court – Orders
Bablu Singh @ Sanjay Singh vs State Of Bihar on 26 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr. Misc. No.19525 of 2010
             BABLU SINGH @ SANJAY SINGH son of Nageshwar Singh
                                    Versus
                           THE STATE OF BIHAR
                                   -----------

4/ 26.10.2010 Supplementary affidavit on behalf of the petitioner is

being filed. Let it be kept with the record.

Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under section 395 of the Indian Penal Code.

It has been submitted that the petitioner is not named in

the First Information Report and subsequently his name transpired in

the statement of the some witnesses, who stated that the looted

mobile was being used by the petitioner.

Considering that there has been no recovery from his

possession nor has he been put on test identification parade, 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 the Chief Judicial Magistrate, Begusarai, in

connection with Bakhri P.S. case no.4 of 2008, 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 the other bailor shall be the 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 bailors shall also state on affidavit that they will inform the court
-2-

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.

In view of the antecedents of the petitioner, the petitioner

is directed to appear before the Superintendent of Police, Begusarai,

within fifteen 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.

JA/-                                            (Anjana Prakash, J.)