IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19165 of 2010
JAGARNATH SAH, S/o Bangali Sah.
Versus
THE STATE OF BIHAR
-----------
02. 23.06.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 328, 307, 379 and
411/34 of the Indian Penal Code.
The petitioner was refused bail by order
dated 18.01.2010 vide Cr. Misc. No. 585 of 2010
stating therein that it was being rejected at this stage.
The petitioner has renewed his prayer for bail after
having remained in custody since 20.08.2009 and
other co-accused similarly placed has been released
on bail by this Court.
In view of such, 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 District &
Sessions Judge, West Champaran, Bettiah in
connection with Narkatiya Ganj Rail P.S. Case No. 20
of 2009 subject to the following conditions:- (i) That
one of the bailors will be a close relative of the
2
petitioner who will give an affidavit giving genealogy as
to how he is related with the petitioner and the other
bailor shall be the wife/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 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.
(Anjana Prakash, J.)
Vikash/-