High Court Patna High Court - Orders

Dr. Hem Chandra Lal Karn vs The State Of Bihar on 9 August, 2011

Patna High Court – Orders
Dr. Hem Chandra Lal Karn vs The State Of Bihar on 9 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.26205 of 2011
                  Dr. Hem Chandra Lal Karn, son of Shri Hari Narayan Lal Karn
                                               Versus
                                      The State Of Bihar
                                             -----------

2. 09.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 406, 420, 467 and 468 of the Indian

Penal Code.

Considering that the petitioner is in custody since

8.7.2011 and the entire case is based on documentary

evidence which has already been collected by the Police, 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,

Bagaha, in connection with Ramnagar P.S. Case No. 58 of

1996 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 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 of

similar nature after his release in the present case and
2

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.

( Anjana Prakash, J.)
S.Ali