IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38470 of 2010
CHANDAN DEO BURMAN @ BINTU S/O ASHOK DEB BURMAN
Versus
STATE OF BIHAR
-----------
2. 10.11.2010 Heard learned Counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 386, 414/34 of the
Indian Penal Code.
It has been submitted that the petitioner was
arrested on suspicion while demanding rangdari from
passing vehicles but he has no criminal antecedent.
Considering the same, let the petitioner, who
is in custody since 3.8.2010, 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 Additional
Chief Judicial Magistrate, Danapur in connection with
Danapur P.S. Case No. 227/10, 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 mother of
2
the petitioner. The bailor will undertake to furnish
information to the Court about any change in 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 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, (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 if he fails to do so on two consecutive dates, his
bail will be liable to be cancelled.
The fact that the petitioner has fair
antecedent will be verified by the Magistrate before
releasing the petitioner on bail.
Fahad. ( Anjana Prakash, J. )