High Court Patna High Court - Orders

Govind Tiwary vs The State Of Bihar on 18 November, 2010

Patna High Court – Orders
Govind Tiwary vs The State Of Bihar on 18 November, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.41284 of 2010
     GOVIND TIWARY Son of Binod Tiwary resident of Village
     Ram Dayalu, P.s. Sadar, District-Muzaffarpur.

                               .................................                  Petitioner.
                                 Versus
     THE STATE OF BIHAR.
                                ...........................              Opposite Party.
                               -----------

2 18.11.2010 Heard learned counsel appearing on

behalf of the petitioner and the learned

counsel appearing on behalf of the State.

Petitioner is in custody in connection

with Kurhani P.S. Case No. 173 of 2010 for

the offence punishable under Sections 379/511

of the Indian Penal Code.

Taking into consideration the

submissions of the learned counsel that for

the alleged offence of attempting to commit

theft, the petitioner has remained in custody

since 01.08.2010, let the petitioner namely

Govind Tiwary be released on bail on

furnishing bail bonds of Rs.10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of the Chief

Judicial Magistrate Muzaffarpur, in

connection with Kurhani P.S. Case No. 173 of

2010, subject to the following conditions.

1. that the father of the petitioner would
2

stand as one of the bailors and who

would be under a duty to inform the

court below in case this petitioner

after his release in the present case

is named or is found involved in any

further case of similar nature and

whereupon the court below shall be at

liberty to cancel the bail bond of the

petitioner and take him into custody on

grounds of misuse.

2. that the petitioner would ensure his

representation before the Court below

on each and very date fixed in the case

and the failure on the part of the

petitioner to ensure his representation

on two consecutive dates fixed without

reasonable explanation to the

satisfaction of the court below, would

confer liberty on the Court concerned

to initiate proceeding for cancellation

of his bail bonds and to take him into

custody.

(Jyoti Saran, J.)
Prakash