High Court Patna High Court - Orders

Mohan Manjhi vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Mohan Manjhi vs The State Of Bihar on 29 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.23075 of 2011
                           Mohan Manjhi, son of Late Ganori Manjhi
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 29.7.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Section 47(a) of the Excise Act.

Considering that the petitioner is in custody since

2.12.2010 and he is first offender, 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, Munger, in

connection with Case No. 273C of 2010 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 the 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
2

will be at liberty to initiate the proceeding for cancellation of bail

on the ground of misuse. (iv)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