High Court Patna High Court - Orders

Harendra Kumar vs The State Of Bihar Through Cbi on 16 August, 2011

Patna High Court – Orders
Harendra Kumar vs The State Of Bihar Through Cbi on 16 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.25093 of 2011
                       Harendra Kumar son of Sheo Balak Singh
                                        Versus
                            The State Of Bihar through CBI
                                       -----------

3/ 16.08.2011 Heard learned counsel for the petitioner, CBI and the

State.

The petitioner seeks bail in a case instituted for the

offence under sections 120-B, 419, 420, 464, 468 and 471 of the

Indian Penal Code.

Considering that the petitioner is in custody since

15.05.2011 and charge sheet has been submitted in his regard, let the

petitioner, above named, be released on bail after full verification of

his and his bailors’ identity 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 below to the satisfaction of the

Special Judicial Magistrate, CBI (SDJM), Patna, in connection with

RC219 2011 E 0004 [04(E) 2011], 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 another bailor shall be the father of the petitioner. The

bailors will undertake to furnish information to the court about 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 bailors

shall also state on affidavit that they will inform the court concerned

if the petitioner is implicated in any other case of similar nature after
2

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, and (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.

JA/-                                            (Anjana Prakash,J.)