High Court Patna High Court - Orders

Bipin Kumar @ Bipin Paswan vs The State Of Bihar on 20 July, 2010

Patna High Court – Orders
Bipin Kumar @ Bipin Paswan vs The State Of Bihar on 20 July, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.17398 of 2010
         BIPIN KUMAR @ BIPIN PASWAN, S/o Arbind Paswan.
                             Versus
                      THE STATE OF BIHAR
                            -----------

03. 20.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 461, 379 and 411 of

the Indian Penal Code.

Considering that the petitioner was refused

bail by order dated 12.01.2010 vide Cr. Misc. No.

46395 of 2009 stating therein that it was being

rejected at this stage, let the petitioner, above named

who is in custody since 08.09.2009 and has no

criminal antecedent be released on bail on furnishing

bail bond of Rs. 5,000/- (Five Thousand) with two

sureties of the like amount each to the satisfaction of

Sub-Divisional Judicial Magistrate, Masaurhi, Patna

in connection with Masaurhi P.S. Case No. 377 of

2009 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 petitioner and the other bailor

shall be the brother of the petitioner. The bailor will
2

also undertake to inform the Court if there is any

change in the address of the petitioner. (ii) That the

affidavit shall clearly state that the petitioner is not

accused in any other case and if he is he shall not be

released on bail. (iii) 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 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. (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.

(Anjana Prakash, J.)
Vikash/-