IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31865 of 2010
MANJEET MADHU, SON OF MADHU SUDAN PANDEY
Versus
STATE OF BIHAR
-----------
2. 23.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 420 and 409 of the Indian Penal Code.
Considering that the petitioner is in custody since
8.6.2010 and the entire case is based on documentary
evidence, 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 Chief Judicial
Magistrate, Motihari, East Champaran, in Sugauli P.S. Case
No. 125 of 2008 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. 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 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
2
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.)
S.Ali