High Court Patna High Court - Orders

Pappu Mishra vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Pappu Mishra vs State Of Bihar on 21 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.41259 of 2010
               PAPPU MISHRA S/O LATE CHANDER MISHRA
                                 Versus
                           STATE OF BIHAR
                                -----------

2. 21.12.2010 Heard learned counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Section 379 of the Indian Penal

Code.

The petitioner was refused bail earlier by an

order dated 13.4.2010 vide Cr. Misc. No. 13418 of

2010 but stating there in that he was being rejected

for the present.

Considering that the petitioner is in custody

since 10.11.2009 and he has fair antecedents, 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 Judicial Magistrate Ist Class,

Begusarai in connection with Barauni (Refinery) P.S.

Case No. 224/09, subject to the conditions, (i) That

one of the bailor will be a close relative of the

petitioner who will give an affidavit giving genealogy
as to how he is related with the petitioner and the

other bailor shall be the maternal aunt (Mausi) of 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 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

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. )