IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12633 of 2010
DEEPAK KUMAR @ DEEPAK MAHTO S/O SADANAND MAHTO
Versus
STATE OF BIHAR
-----------
3. 05.7.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 341 and 307/34 of the Indian
Penal Code and 27 of the Arms Act.
It has been submitted that the petitioner is in
custody since 6.12.2008 for having fired at the injured.
Considering the period of custody and that
there is no progress in trial, 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 to the satisfaction of the learned A.D.J.- Ist,
Khagaria, in connection with Khagaria (Chitra Gupta
Nagar) P.S. case no. 479/2008, 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. The bailors will
undertake to furnish information to the court about any
change in the address of the petitioner, (ii) That the bailor
shall also state on affidavit that he will inform the court
concerned if the petitioner is implicated in any other case
-2-
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
misuses, (iii) 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, (iv) In view
of the antecedents of the petitioner, the petitioner is
directed to appear before the Superintendent of Police,
Khagaria, within fifteen days of his release with a copy of
this order and every two weeks thereafter for the next one
year. The conduct of the petitioner will be kept under
watch in this period by the Superintendent of Police
concerned and if it is found wanting in any respect, a
report shall be made to the court concerned by him to
initiate a proceeding for cancellation of bail for reasons of
misuse of bail. After reporting to the Superintendent of
Police, a certificate will be filed by the petitioner before
the court concerned.
Fahad. ( Anjana Prakash, J. )