High Court Patna High Court - Orders

Nilesh Kumar @ Sonu Singh @ Sonu … vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Nilesh Kumar @ Sonu Singh @ Sonu … vs State Of Bihar on 2 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.18196 of 2010
         NILESH KUMAR @ SONU SINGH @ SONU AGRAWAL S/O SURENDRA
                              SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3. 2.7.2010 Heard learned Counsel for the petitioner, the State and

the informant.

The petitioner seeks bail in a case instituted for the

offence under Sections 467, 468, 406 and 420/34 of the Indian

Penal Code.

It has been submitted that the petitioner is in custody

since 25.2.2010 and the charge sheet has already been submitted

in the case and the petitioner has no criminal antecedents.

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 A.C.J.M., Patna City, Patna in Agamkuan P.S.case

No.20 of 2010, subject to the 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. The Magistrate concerned

shall insist upon proper verification of the petitioner and the bailors

so that is no dispute with regard to the petitioner’s identity at a later

stage, (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
-2-

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 the ground of misuse and (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.

The informant appears and both parties undertake that

they will ensure that the trial is concluded at the earliest.

( Anjana Prakash, J. )

Narendra/