High Court Patna High Court - Orders

Deepak Kumar Jha vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Deepak Kumar Jha vs State Of Bihar on 26 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.39540 of 2010
                      DEEPAK KUMAR JHA, son of late Sadanand Jha
                                        Versus
                                 STATE OF BIHAR
                                       -----------

2/- 26.11.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Section 411 of the Indian Penal Code.

Considering that the petitioner is in jail custody since

10.02.2010 on the basis of confessional statement of the co-accused,

who was arrested on the spot and now his mother is ready to stand

surety for him, 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

concerned to the satisfaction of Chief Judicial Magistrate, Begusarai

in Begusarai Town P.S. Case No. 43 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 the other bailor will be mother of the

petitioner. The bailor will undertake to furnish information to the

Court about any change in 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 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, (iii)That the petitioner will give an undertaking that he will

receive the police papers on the given date and be present on date
2

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 (iv)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.)
Ashwini/-