High Court Patna High Court - Orders

Jamadar Mandal vs The State Of Bihar on 25 June, 2010

Patna High Court – Orders
Jamadar Mandal vs The State Of Bihar on 25 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18718 of 2010
                                 JAMADAR MANDAL
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3. 25.6.2010 Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing on

behalf of the State.

The bail application of the petitioner was

twice earlier been rejected by this court.

Learned counsel for the petitioner with

reference to the allegation of recovery of the

incriminating articles at the instance of the petitioner,

submits that the seizure list does not contain his

signature. He further submits that petitioner for the

alleged offence has remained in custody since

4.3.2009 and thus his prayer may be reconsidered.

Taking into consideration the

circumstances, aforesaid let the petitioner, namely

Jamadar Mandal be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of

the Learned Sub-Divisional Judicial Magistrate,

Naugachia, District-Bhagalpur in connection with

Gopalpur (Rangra) P.S. Case No. 82 of 2009 subject to

the following conditions:-

-2-

(1) That one of the close relative of the

petitioner would stand as a bailor and who would file

an affidavit indicating his/her relationship with the

petitioner.

(2) The said bailor would be under a duty

to inform the Court below in case the petitioner is

named or gets involved in any other criminal case

after his release in this case and whereupon the Court

concerned, shall be at liberty to cancel the bail bond

of the petitioner on ground of misuse.

(3) The petitioner would ensure his

representation before the Court below on each and

every date fixed and upon failure of the petitioner to

ensure his representation in the Court below on two

consecutive dates, without reasonable explanation to

the satisfaction of the Court below would entitle the

Court below to initiate proceedings for cancellation of

his bail bonds and for taking him into custody.

Anand Kr.                                                   (   Jyoti Saran, J.)