IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 34674 of 2011
1. Manoj Malakar S/O Rajendra Malakar R/O Village
- Suiya, P.S. Katoria, Distt. Banka.
2. Babloo Singh S/O Birendra Singh R/O Village -
Konal Ashotar, P.S. Ashotar, P.S. Ashotar, Distt.
Fatehpur (Uttar Pradesh), At Present Resident At
Village - Bangama, P.S. Belhar, District - Banka.
Versus
1. The State of Bihar
----------------
02. 25.10.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offences under Section 414 of the Indian Penal Code
and Section 7 of the E.C. Act.
Considering that the petitioners are in custody
since 18.08.2011 and are first offenders, let the
petitioners, above named be released on bail on furnishing
bail bonds of Rs. 5,000/- (Five Thousand) each with two
sureties of the like amount each or any other surety as
fixed by the Court to the satisfaction of Sub-Divisional
Judicial Magistrate, Jamui in connection with Jamui P.S.
Case No. 270 of 2011 subject to the following conditions:-
(i) That one of the bailors will be a close relative of the
petitioners who will give an affidavit giving genealogy as to
how he is related with the petitioners and the other bailor
shall be the father/brother of the petitioners. The bailor
will also undertake to inform the Court if there is any
change in the address of the petitioners. (ii) That the
2
affidavit shall clearly state that the petitioners are not an
accused in any other case and if they are they shall not be
released on bail. (iii) That the bailor shall also state on
affidavit that he will inform the court concerned if the
petitioners are implicated in any other case of similar
nature after their 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 petitioners will give an undertaking
that they will receive the police papers on the given date
and be present on date fixed for charge and if they fail to
do so on two given dates and delays the trial in any
manner, their bail will be liable to be cancelled for reasons
of misuse. (v) That the petitioners will be well represented
on each date and if they fail to do so on two consecutive
dates, their bail will be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-