IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36649 of 2011
Dinesh Kewat, Son of Sri Keshar Kewat, resident of Village-Ramhari Pind,
P.S.-Rajgir, District-Nalanda. ........Petitioner.
Versus
The State of Bihar .................Opp. Party.
-----------
2 08.11.2011 Heard learned counsel for the petitioner and learned
counsel appearing on behalf of the State.
The petitioner seeks bail in a case instituted for the offence
under Sections 143, 149, 323, 307, 379, 427, 504 and 302 of the
Indian Penal Code.
It is submitted that there is no specific over act alleged
against the petitioner. Another co-accused whose case is similarly
situated to that of the petitioner namely Ram Pravesh Kewat has
already been granted bail by order dated 29.9.2011 passed in Cr.
Misc. No. 32334 of 2011.
Considering the aforesaid submissions and facts and
circumstances of the case, the petitioner above named is directed to
be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand only) with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate, Nalanda at
Biharsharif in connection with Rajgir P.S. Case No. 91 of 2011
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 and the other
shall be the wife of the petitioner. The bailor will also undertake to
inform the Court if there is any change in the address of the
2
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 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.
(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.
Sanjeet/ (Ashwani Kumar Singh, J.)