High Court Patna High Court - Orders

Kishore Singh @ Sri Kishore Singh @ … vs The State Of Bihar on 30 August, 2011

Patna High Court – Orders
Kishore Singh @ Sri Kishore Singh @ … vs The State Of Bihar on 30 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.28462 of 2011
                   Kishore Singh @ Sri Kishore Singh @ Kishore Kumar Singh,
                                     S/o Umakant Singh.
                                             Versus
                                       The State of Bihar
                                        -------------------

02. 30.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 406, 409 and 120B of the

Indian Penal Code.

Considering that the petitioner is in custody

since 04.07.2011 and the entire case is based on

documentary evidence as also that the petitioner is not an

accused in any other case of similar nature, 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 as fixed by the

Court to the satisfaction of Chief Judicial Magistrate,

Saharsa in connection with Nauhatta P.S. Case No. 16 of

2011 (G.R. No. 262/11) 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. The

bailor will also undertake to inform the Court if there is

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

affidavit shall clearly state that the petitioner is not an
2

accused in any other case of similar nature 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 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.)
Vikash/-