IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26439 of 2010
INDAL PASWAN, SON OF KALEWAR PASWAN
Versus
THE STATE OF BIHAR
-----------
2. 06.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 457, 380 and 411 of the Indian Penal
Code.
Considering that the petitioner is in custody since
15.2.2010 and the petitioner’s father undertakes responsibility
of the petitioner’s conduct after he is released from jail custody,
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 to the satisfaction of Chief
Judicial Magistrate, Sitamarhi, in Sitamarhi P.S. Case No. 74 of
2010 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 address of the petitioner and the
other shall be the father 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
2
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.)
S.Ali