IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39351 of 2010
MAHTAB ALAM, S/o Md. Mustak.
Versus
THE STATE OF BIHAR
-----------
02. 26.11.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 419, 420, 467 and 471 of the
Indian Penal Code.
Considering that the petitioner is in custody
since 17.09.2010 and the entire case is based on
documentary evidence as also that the charge-sheet has
been submitted, let the petitioner, above named who has
fair antecedent 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, Patna in
connection with Gandhi Maidan P.S. Case No. 419 of
2010 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
brother of the petitioner namely Md. Jabbar Alam. 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 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/-