IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43674 of 2010
MANNU KUMAR S/O UDAY PRASAD
Versus
THE STATE OF BIHAR
-----------
3. 14.03.2011 Heard learned counsel for the petitioner and
the state.
The petitioner seeks bail in a case instituted
for the offence under Sections 457, 380, 411 of the
Indian Penal Code.
It has been submitted that the petitioner are
in custody since 20.8.2010 and he has fair
antecedents.
Considering the same, 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 learned A.C.J.M.,
Patnacity in connection with Agamguan P.S. Case No.
191/2010, subject to the conditions, (i) That one of the
bailor 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 bailors shall be the
mother of the petitioner namely Savita Devi. The bailors
will undertake to furnish information to the Court
2
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 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 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 if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
The fact that the petitioner has fair
antecedent will be verified by the court concerned
before releasing the petitioner on bail.
Fahad. ( Anjana Prakash, J.)