High Court Patna High Court - Orders

Lalan Prasad Singh vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Lalan Prasad Singh vs The State Of Bihar on 29 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.28176 of 2011
                           Lalan Prasad Singh son of late Kusheshwar Singh
                                                  Versus
                                          The State Of Bihar
                                                -----------

2. 29.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 406, 420 and 120B of the Indian Penal

Code.

Considering that the petitioner is in custody since

6.7.2011 and the entire case is based on documentary

evidence, which has already been collected, 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 learned Chief Judicial

Magistrate, Vaishali at Hajipur in connection with Sarai P.S.

Case No.99 of 2011, subject to the conditions (i) That one of

the bailor shall be Parash Nath Singh, elder brother of the

petitioner and the other bailor 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 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
-2-

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 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 if he

fails to do so on two consecutive dates, his bail will be liable to

be cancelled.

Narendra/                        ( Anjana Prakash, J. )