High Court Patna High Court - Orders

Kamlesh Kumar vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Kamlesh Kumar vs State Of Bihar on 12 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.27304 of 2010
                  KAMLESH KUMAR S/O LAKHAN THAKUR
                                   Versus
                             STATE OF BIHAR
                                  -----------

2. 12.08.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 498 (A), 379 of the Indian Penal Code.

Considering that the petitioner was released on

anticipatory bail by this court for a period of six months and

there is no further material against him between now the time

and the order was passed by this court, 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 learned Chief Judicial Magistrate,

Aurangabad, in connection with Amba P.S. Case No. 92/2008,

subject to the 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. The bailor

will undertake to furnish information to the court about any

change in the address of the petitioner, (ii) That the petitioner

will give an undertaking that he will receive the police papers
-2-

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, (iii) 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.

Fahad.                                ( Anjana Prakash, J. )