High Court Patna High Court - Orders

Munna Singh vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Munna Singh vs State Of Bihar on 28 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.14454 of 2010
                     MUNNA SINGH S/O CHANDRAMA SINGH
                                      Versus
                               STATE OF BIHAR
                                     -----------

3. 28.6.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under section 395 of the Indian Penal Code.

The petitioner was refused bail earlier by an order

dated 10.11.2009 vide Cr.Misc. No. 39473 of 2009 along

with one Parveen Mahto. The petitioner has renewed his

prayer for bail on account of fact that said Parveen Mahto

has been granted bail by this Court vide Cr.Misc. No.

10610 of 2010 by an order dated 13.4.2010 and the

petitioner’s case is similar in nature. Moreover, the

petitioner is in custody since 29.11.2008.

In view of such 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 the learned C.J.M, Gopalganj, in

connection with Mohammadpur P.S. case no. 67/08

subject to the conditions, (i) That one of the bailor will be
2

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 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.

Fahad.                                ( Anjana Prakash, J.)