High Court Patna High Court - Orders

Laxuman Chaudhary vs State Of Bihar on 29 July, 2010

Patna High Court – Orders
Laxuman Chaudhary vs State Of Bihar on 29 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.25445 of 2010
             LAXUMAN CHAUDHRY, S/o Kumar Chaudhry.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 29.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 147, 148, 341, 342,

323, 420, 328, 379 and 414 of the Indian Penal

Code.

Considering that the petitioner is in custody

since 05.04.2010 on account of the fact that he

was the seller of stolen cattle, 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 Additional

Chief Judicial Magistrate, Bagaha in connection with

Chautarwa (Bhairoganj) P.S. Case No. 193 of 2006

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 bailor shall

be the wife/son of the petitioner. The bailor will also

undertake to inform the Court if there is any change
2

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/-