High Court Patna High Court - Orders

Mithilesh Kumar Singh @ Kumar … vs The State Of Bihar on 29 September, 2010

Patna High Court – Orders
Mithilesh Kumar Singh @ Kumar … vs The State Of Bihar on 29 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.32564 of 2010
                       MITHILESH KUMAR SINGH
                  @ KUMAR MITHILESH PRASAD SINGH
                         S/O MATHURA SINGH
                                  Versus
                         THE STATE OF BIHAR
                                 -----------

2. 29.09.2010 Heard learned Counsel for the petitioner

and the State.

                           The     petitioner    seeks    bail   in    a    case

                  instituted     for   the      offence   under       Sections

406,409,420,120 B/34 of the Indian Penal Code.

Considering that the petitioner is in

custody since 26.7.2010 and the now the informant

has resile from his earlier allegations made in the

First Information Report, 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, Saharsa in connection with

Nauhatta P.S. Case No. 12/2006, 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
2

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 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.

Fahad.                            ( Anjana Prakash, J. )