High Court Patna High Court - Orders

Gabbar Poddar @ Mithilesh Poddar vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Gabbar Poddar @ Mithilesh Poddar vs The State Of Bihar on 8 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.29052 of 2011
                   1. Gabbar Poddar @ Mithilesh Poddar, S/o Baikunth
                      Poddar, R/o Vill. Barkop Deru, P.S. Dhoraiya,
                      Distt. Banka.
                                              Versus
                                      1. The State of Bihar
                                         ------------------

02. 08.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 147, 148, 149, 341, 342,

323, 307, 353, 436, 427, 109, 392 and 511 of the Indian

Penal Code and Section 3(2)(C) of the Public Property

Damage Act.

Considering that the petitioner is in custody

since 26.05.2011 and no specific overt act has been

alleged against him and he has fair antecedents, 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 as fixed by the

Court to the satisfaction of 2nd Additional Sessions Judge,

Banka in connection with S.Tr. No. 667/2011 arising out

of Dhoraiya P.S. Case No. 39 of 2011 (G.R. Case No.

531/2011) 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 bailor shall be
2

the father of the petitioner. The bailor will also undertake

to inform the Court if there is any change in the address

of the petitioner. (ii) That the affidavit shall clearly state

that the petitioner is not an accused in any other case and

if he is he shall not be released on bail. (iii) 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. (iv) 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. (v)

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.)
Vikash/-