High Court Patna High Court - Orders

Muneshwar Prasad @ Munni Prasad vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Muneshwar Prasad @ Munni Prasad vs The State Of Bihar on 16 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.44634 of 2010
                     MUNESHWAR PRASAD @ MUNNI PRASAD
                             S/O LATE KARU MAHTO
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

3. 16.03.2011 Heard learned counsel for the petitioner and

the state.

The petitioner seeks bail in a case instituted

for the offence under Sections 272, 273, 419, 420,

467, 468 of the Indian Penal Code and Section 47 (a)

of the Excise Act.

Supplementary affidavit filed today be kept

on record.

It has been submitted that the petitioner is in

custody since 12.9.2010 and is first offender.

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

Additional Chief Judicial Magistrate, Hilsa, Nalanda in

connection with Chandi P.S. Case No. 210/2010,

subject to the conditions, (i) That one of the bailor will

be a close relative of the petitioner who will give an
2

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 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 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.)