High Court Patna High Court - Orders

Punit Mahto vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Punit Mahto vs The State Of Bihar on 1 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.23390 of 2011
                             Punit Mahto son of Chhatish Mahto.
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 01.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 379, 411/34 of the Indian Penal Code.

Considering that the petitioner is in custody since

09.05.2011 for having stolen the briefcase of a passenger from a

train, having has no criminal antecedent as also his wife is ready

to stand surety to 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 below to the satisfaction of Sri

A.K. Pandey, Railway Judicial Magistrate, Kiul, Lakhisarai in

connection with Jhajha G.R.P.S. Case No. 16 of 2011 subject to

the conditions (i) That one of the bailors will be local and

another bailor shall be the wife of the petitioner namely Reena

Devi. 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 bailors shall also state on affidavit that they

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
2

the proceeding for cancellation of bail on the ground of misuse,

(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, and (v) 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 canceled.

Md. Ibrarul                                       ( Anjana Prakash, J.)