High Court Patna High Court - Orders

Jeetan Mahto &Amp; Anr vs The State Of Bihar on 17 June, 2010

Patna High Court – Orders
Jeetan Mahto &Amp; Anr vs The State Of Bihar on 17 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20667 of 2010
             1. JEETAN MAHTO SON OF LATE SONAI MAHTO
             2. PARIKSHAN MAHTO @ BINOD MAHTO @ BHULLI MAHTO
                SON OF SUKAN MAHTO
                                            Versus
                                 THE STATE OF BIHAR
                                       ----

2. 17.6.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under sections 144, 448, 427 and 379 of the Indian

Penal Code.

It has been submitted that the petitioners are close

agnates of the informant and there is land dispute between the

parties and during investigation the allegation of theft was found

to be false.

In view of such, let the petitioners, named above, who

are in custody since 8.5.2010 and 13.5.2010 respectively and

have no criminal antecedents, be released on bail on furnishing

bail bonds of Rs. 5,000/- (five thousand) each with two sureties

of the like amount each to the satisfaction of Addl. Chief Judicial

Magistrate, Jhanjharpur in Khutauna P.S.case No.32 of 2010,

subject to the conditions (i) that one of the bailors will be a close

relative of the petitioners, who will give an affidavit giving

genealogy as to how he is related with the petitioners The

bailors will undertake to furnish information to the court about

any change in the address of the petitioners, (ii) that the

affidavit shall clearly state that the petitioners are not an
-2-

accused in any other case and if they are, they shall not be

released on bail, (iii) that the bailor shall also state on affidavit

that he will inform the court concerned if the petitioners are

implicated in any other case of similar nature after their 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 and (iv) that the petitioners will give an

undertaking that they will receive the police papers on the given

date and be present on the date fixed for charge and if they fail

to do so on two given dates and delays the trial in any manner,

their bail will be liable to be cancelled for reasons of misuse.

Narendra/                         ( Anjana Prakash, J. )