IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25416 of 2011
Chandra Shekhar Sah @ Raj Kumar Sah, S/o Ramfal Sah.
Versus
The State of Bihar
-----------------
02. 23.08.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is apprehending his arrest in a
case registered under Sections 406, 504 and 506 of the
Indian Penal Code.
Considering the nature of allegations against the
petitioner, let the petitioner, above named be released on
anticipatory bail in the event of arrest or surrender before
the learned Court below within a period of four weeks
from the date of receipt of the order on furnishing bail
bond of Rs. 5,000/- (Five Thousand) with two sureties of
the like amount each or any other surety as fixed by the
Court to the satisfaction of Sub-Divisional Judicial
Magistrate, Birpur, Supaul in connection with Birpur P.S.
Case No. 31 of 2011 subject to the conditions as laid
down under Section 438(2) of the Code of Criminal
Procedure as also 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. The bailor will also
undertake to inform the Court if there is any change in
2
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 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/-