High Court Patna High Court - Orders

Manish Kumar Ram@ Munni Ram vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Manish Kumar Ram@ Munni Ram vs State Of Bihar on 9 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.26632 of 2010
              MANISH KUMAR RAM@ MUNNI RAM s/o Ramji Ram
                                     Versus
                               STATE OF BIHAR
                                    -----------

2/ 09.08.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under section 302 and other allied sections of the Indian Penal

Code.

Considering the manner of occurrence and also that no

specific overt act is alleged against the petitioner, 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 the Chief Judicial Magistrate, Kaimur at Bhabua, in

connection with Durgawati P.S. Case No. 25 of 2010, subject to the

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. The bailors will undertake to furnish

information to the court about 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 bailors shall also state on affidavit that they 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
-2-

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.

JA/-                                     (Anjana Prakash, J.)