High Court Patna High Court - Orders

Raj Kapur Thakur @ Raj Kapur vs State Of Bihar on 14 June, 2010

Patna High Court – Orders
Raj Kapur Thakur @ Raj Kapur vs State Of Bihar on 14 June, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.19877 of 2010
   RAJ KAPUR THAKUR @ RAJ KAPUR son of Late Dharambir Thakur @ Dharambir
                                     Versus
                               STATE OF BIHAR
                                    -----------

2/ 14.06.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks anticipatory bail in a case instituted

for the offence under sections 420, 406 and 419 of the Indian Penal

Code.

Submission of the petitioner is that in the entire written

report there is no allegation that it is the petitioner who had received

any money from the aspirants.

In view of such, in the event of surrender of the

petitioner, named above, within four weeks from today in connection

with Fatuha P.S. Case No.250 of 2009, he shall be released on

anticipatory bail on furnishing bail bond of Rs.5,000/-(five thousand)

with two sureties of the like amount each to the satisfaction of the

Additional Chief Judicial Magistrate, Patna City, subject to conditions

as laid down under section 438 (2) Cr. P.C., and (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 petitioner shall

undertake to be represented on the first date after cognizance and in

case he fails to do so, his bail bond will be liable to be cancelled and

(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
-2-

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.

JA/-                                      (Anjana Prakash, J.)