High Court Patna High Court - Orders

Mangan Risideo vs State Of Bihar on 6 July, 2010

Patna High Court – Orders
Mangan Risideo vs State Of Bihar on 6 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.22476 of 2010
             MANGAN RISIDEO, S/o Bindeshwari Risideo.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 06.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 147, 148, 149, 323,

324, 307, 354 and 504 of the Indian Penal Code.

It has been submitted that the occurrence

took place in the midst of an altercation and even

though the allegation is that the two persons

assaulted the son of the informant only simple

injuries were found on his person.

In view of such, let the petitioner, above

named who is in custody since 22.02.2010 and has

no criminal antecedent 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 Chief Judicial Magistrate, Araria in

connection with Bhargama P.S. Case No. 39 of 2009

(G.R. No. 811 of 2009) subject to the following

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

relative of the petitioner who will give an affidavit
2

giving genealogy as to how he is related with the

petitioner. 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 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.

(Anjana Prakash, J.)
Vikash/-