IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26859 of 2010
BINAY KUMAR GUPTA S/O MAHANGU SAO
Versus
STATE OF BIHAR
-----------
4. 25.11.2010 Heard learned counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 341, 324,
307 of the Indian Penal Code.
Considering the nature of allegation of the
petitioner as also the background in which the
occurrence took place, 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 learned
S.D.J.M., Aurangabad in connection with Baroon
P.S. Case No. 51/2010, subject to the conditions, (i)
That one of the bailor 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 father of the petitioner. The
bailor will undertake to furnish information to the
2
Court about any change in address of 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. )