IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35762 of 2010
MAHESH RAM, son of Late Ramdeo Ram
Versus
STATE OF BIHAR
-----------
2/ 11.10.2010 Heard learned Counsel for the petitioner, the State
and the Informant.
The petitioner seeks bail in a case instituted for the
offence under Sections 406 and 504 of the Indian Penal Code.
Considering that the petitioner is in custody since
05.08.2010 on account of financial dispute between the
parties, 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, Rohatas at Sasaram in connection
with Complaint Case No.1151( C) of 2009, subject to the
conditions, (i) That one of the 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
2
case 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 ground of misuse, and
(iv) 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.
Ashwini/- (Anjana Prakash, J. )