IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25602 of 2010
MOHIT KUMAR, SON OF LATE AMARNATH SINGH
Versus
STATE OF BIHAR
-----------
2. 29.07.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Section 379 of the Indian Penal Code.
It has been submitted that the petitioner is not
named in the First Information Report which pertains to
snatching of the Mobile of the Informant but subsequently, his
named transpired in the confessional statement of the co-
accused and, thereafter, the looted Mobile was recovered from
his house.
Considering that the petitioner is in custody since
24.5.2010 and the petitioner’s mother undertakes responsibility
of the petitioner’s conduct after he is released from jail custody,
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 to the satisfaction of Chief
Judicial Magistrate, Gaya, in Rampur P.S. Case No. 75 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 and
the other shall be the mother of the petitioner. The bailor will
undertake to furnish information to the Court about any change
2
in address of the petitioner. (ii)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 the
ground of misuse. (iii)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. (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.
It has been submitted that the petitioner is an
accused in only one other case which fact will be verified by the
Magistrate before releasing the petitioner on bail.
( Anjana Prakash, J.)
S.Ali