IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8641 of 2011
JAILESH PASWAN @ SURESH PASWAN, SON OF LAGE FAGO
PASWAN
Versus
THE STATE OF BIHAR
-----------
2. 27.4.2011 Heard learned counsel for the petitioner and the
State.
The petitioner was refused bail by an order dated
2.7.2010 passed in Cr. Misc. 17245 of 2010 stating that it was
being rejected at this stage.
Considering the same, 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 to be fixed by the court concerned to
the satisfaction of Chief Judicial Magistrate, Begusarai, in
Garhpura P.S. Case No. 38 of 2009 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 shall be the
wife of the petitioner. The bailor will undertake to furnish
information to the Court about any change in address of the
petitioner. (ii)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.
2
(iii)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. (iv)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