High Court Patna High Court - Orders

Manish Kumar vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Manish Kumar vs The State Of Bihar on 29 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.28116 of 2011
                      Manish Kumar son of Sri Shambhu Kumar Sah
                                        Versus
                                  The State Of Bihar
                                       -----------

2/ 29.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 419, 420 and 468 of the Indian Penal Code.

Considering that the petitioner is in custody since

01.07.2011 and there is no other case of similar nature pending

against him, 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

below to the satisfaction of the Chief Judicial Magistrate, Patna, in

connection with Hawai Adda (Patna) P.S. Case No.94 of 2011,

subject to the conditions (i) That one of the bailors will be Raj

Kumar, brother-in-law of the petitioner and another bailor shall be

local since the petitioner is the resident of Bhagalpur district. (ii)

That the affidavit shall clearly state that the petitioner is not an

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 given date and be present on date fixed for charge and
2

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,

and (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.)