High Court Patna High Court - Orders

Kamal Nayan Prasad Singh vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Kamal Nayan Prasad Singh vs State Of Bihar on 26 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.38054 of 2010
         KAMAL NAYAN PRASAD SINGH, S/o Shyam Sunder Singh.
                               Versus
                        THE STATE OF BIHAR
                              -----------

03. 26.03.2011 Heard learned counsel for the petitioner,

informant and the State.

The petitioner seeks anticipatory bail in a case

instituted for the offences under Sections 420, 467, 468,

471, 409 and 120B of the Indian Penal Code.

It has been submitted that at best it could be a

case of financial misaccounting.

Considering the same, in the event of surrender

of the petitioner, named, above within four weeks from

today in connection with Kashichak P.S. Case No. 15 of

2010, he shall be released on anticipatory bail on

furnishing bail bond of Rs. 5,000/- (Five Thousand) with

two sureties of the like amount each or any other surety

as fixed by the Court to the satisfaction of Chief Judicial

Magistrate, Nawadah subject to conditions as laid down

under Section 438(2) Cr.P.C. and also the following

conditions :- (1) 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 also undertake to inform the Court if there is

any change in the address of the petitioner. (ii) That the
2

petitioner shall undertake to be represented on the

first date after cognizance and in case he fails to do

so, his bail bond will be liable to be cancelled. (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. (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.)
Vikash/-