High Court Patna High Court - Orders

Pankaj Kumar vs The State Of Bihar on 4 October, 2010

Patna High Court – Orders
Pankaj Kumar vs The State Of Bihar on 4 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.33180 of 2010
                       PANKAJ KUMAR, SON OF RAJ KUMAR MAHTO
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 04.10.2010 Heard learned counsel for the petitioner, learned

counsel for the Informant and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections of the Indian Penal Code.

Considering that it is not a case under Section 304B

of the Indian Penal Code which would raise presumption

against the petitioner and there is no direct allegation against

him, 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, Samastipur, in Khanpur, P.S. Case No. 147 of 2009

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 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 be
2

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