IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21566 of 2010
PAPPU KUMAR MANDAL S/O RAMANAND MANDAL
Versus
THE STATE OF BIHAR
-----------
2. 01.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case
instituted for the offence under Section 457, 380 of
the Indian Penal Code.
It has been submitted that the petitioner
is in custody since 11.4.2010 but neither he is
named in the First Information Report nor has
there been any recovery from his possession,
pursuant to the confessional statement of the co-
accused, wherein the name of the petitioner was
disclosed. It has been specifically asserted that 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 the
learned Chief Judicial Magistrate, Araria, in
connection with Araria P.S. case no. 97/2010,
2
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 bailors will
undertake to furnish information to the court about
any change in the 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 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 misuses, (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 and trial in any
manner, his bail will be liable to be cancelled for
reasons of misuse.
Fahad. ( Anjana Prakash, J. )