IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.44271 of 2010
CHANDAN KUMAR @ABHISEK SUMAN s/o Iswar Chandra Singh
Versus
THE STATE OF BIHAR
-----------
2/ 15.03.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 376, 511 and 504 of the Indian Penal Code.
Considering that there is no allegation against the
petitioner of having attempted to commit rape, 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 below to the satisfaction
of the Chief Judicial Magistrate, Jehanabad, in connection with
Arwal P.S. Case No.137 of 2010, 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 another bailor shall be Mira Kumari, sister 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
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 bailors shall also state on affidavit that they 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
2
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, and (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.
JA/- (Anjana Prakash,J.)