High Court Patna High Court - Orders

Mahendra Kamat & Anr. vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Mahendra Kamat & Anr. vs The State Of Bihar on 27 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.32000 of 2011
                  1. Mahendra Kamat, son of Parithbi Lal Kamat
                  2. Managni Kamat @ Ram Kamat, son of Late Jagat Kamat.
                                                 Versus
                                        The State Of Bihar
                                     ----------------------------------

with
Criminal Miscellaneous No.32116 of 2011
Manoj Kumar Kamat @ Manoj Kamat, son of Suresh Pd. Kamat
Versus
The State Of Bihar

———————————-

2. 27.09.2011 Learned counsel for the petitioner is permitted to

make necessary correction in paragraph-1 and prayer portion

of the petition.

Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offence under Sections 147, 148, 149, 323, 332, 333, 307,

353, 379, 427, 188, 109, 183, 290, 337 of the Indian Penal

Code and Section 171(F) R.P. Act.

Considering that there is no specific overt act

alleged against the petitioners and the occurrence took place

o the day of Election and the petitioners have fair

antecedents, Let the petitioners above named, be released

on bail on furnishing bail bond of Rs. 5,000/- (Five thousand)

each with two sureties of the like amount each or any other

surety to be fixed by the court concerned to the satisfaction of

Additional Chief Judicial Magistrate, Jhanjharpur, Madhubani,

in connection with Khutauna P.S. Case No. 12 of 2011

corresponding to G.R. No. 385 of 2011, subject to the
2

following conditions: (i) That one of the bailors will be a close

relative of the petitioners, who will give an affidavit giving

genealogy as to how he is related with the petitioners and the

other shall be the brother/father of the petitioners. The bailors

will undertake to furnish information to the court about any

change in the address of the petitioners. (ii) That the affidavit

shall clearly state that the petitioners are not accused in any

other case and, if they are, they shall not be released on bail.

(iii) That the bailors shall also state on affidavit that they will

inform the court concerned if the petitioners are implicated in

any other case of similar nature after their 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 petitioners will give an undertaking

that they will receive the police papers on the given date and

be present on date fixed for charge and if they fail to do so on

two given dates and delay the trial in any manner, their bail

will be liable to be cancelled for reasons of misuse. (v) That

the petitioners will be well represented on each date and if

they fail to do so on two consecutive dates, their bail will be

liable to be cancelled.

( Anjana Prakash, J.)
S.Ali