High Court Patna High Court - Orders

Chintu Nat vs The State Of Bihar on 25 October, 2010

Patna High Court – Orders
Chintu Nat vs The State Of Bihar on 25 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.25198 of 2010
                    SANJAY NAT, s/o Isahak Nat
                               Versus
                        STATE OF BIHAR
                                   with
                       Cr.Misc. No.30131 of 2010
                  CHINTU NAT, son of Late Sakur Nat
                             Versus
                      THE STATE OF BIHAR

                                 -----------

3/ 25.10.2010 Heard learned Counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offence under sections 395 and 397 of the Indian Penal

Code.

It has been submitted that the petitioners are not

named in the First Information Report but subsequently on

the basis of confessional statement of the co-accused

certain articles were recovered from their house but with

regard to the articles recovered from Sanjay Nat the same

did not relate to the present occurrence whereas the

articles recovered from the house of Chintu Nat were not

put on Test Identification parade.

Considering the same, let the petitioners above
2

named, be released on bail on furnishing bail bond of

Rs.5,000/- (Five thousand) each with two sureties of the

like amount each or any other surety to be fixed by the

court concerned to the satisfaction of Chief Judicial

Magistrate, Bettiah, West Champaran in connection with

Majhaulia P.S.Case No. 315 of 2009 , subject to the

conditions, (i) That one of the bailor will be a close

relative of the petitioners who will give an affidavit giving

genealogy as to how he is related with the petitioners and

the other bailor shall be the wife /son of the petitioners.

The bailor will undertake to furnish information to the

Court about any change in address of the petitioners. (ii)

That the bailor shall also state on affidavit that he will

inform the court concerned if the petitioners are implicated

in any other case of similar nature after their 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 petitioners will give an

undertaking that they will receive the police papers on the

given date and be present on date fixed for charge and if

they fail to do so on two given dates and delays the trial in

any manner, their bail will be liable to be cancelled for
3

reasons of misuse, and (iv) That the petitioners will be

well represented on each date if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

Ashwini/-                                   ( Anjana Prakash, J. )