High Court Patna High Court - Orders

Kanhaiya Mahto vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Kanhaiya Mahto vs State Of Bihar on 28 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.34941 of 2010
                  KANHAIYA MAHTO, SON OF SURESH MAHTO @ SURO MAHTO
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2. 28.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 341, 323, 352, 387, 506 and 34 of the

Indian Penal Code.

Considering that the petitioner is in custody since

22.7.2010 and has no criminal antecedents, 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

Begusarai Town P.S. Case No. 230 of 2010 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 mother of the petitioner. The bailor will

undertake to furnish information to the court about any change

in address of the petitioner. (ii)That the affidavit shall clearly

state that the petitioner is not an accused in any other case and

if he is, he shall not be released on bail. (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
2

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. (v) 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