IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22183 of 2010
KARI RAI @ KARIA @ KARI, S/o Late Nepali Rai.
Versus
THE STATE OF BIHAR
-----------
02. 12.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 458 and 380 of the
Indian Penal Code.
It has been submitted that the petitioner is
not named in the First Information Report and
subsequently his name was disclosed in the
confessional statement of the co-accused and an
attache was recovered from his shed but there is no
description about the same.
Considering the same and that the
petitioner's father undertakes responsibility of
petitioner's conduct after his release from jail
custody, 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 Chief Judicial Magistrate,
Begusarai in connection with Teghra P.S. Case No.
158 of 2009 subject to the following conditions:- (i)
2
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 bailor shall be the wife of 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 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. (iii)
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/-