IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31281 of 2011
Ram Deo Mahto, son of Late Goni Mahto
Versus
The State Of Bihar
-----------
2. 22.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 302 and 201/34 of the Indian Penal
Code.
It has been submitted that as per the material
collected during investigation, the petitioner was only found to
be sitting in the same vehicle where the owner of the vehicle
had ordered the co-accused Rahul Kumar to kill one of the
injured girls
Considering the same as also that the petitioner
has fair antecedent, let the petitioner above named, be released
on bail on furnishing bail bond of Rs. 5,000/- (Five thousand)
with three sureties of the like amount each or any other surety
to be fixed by the court concerned to the satisfaction of Chief
Judicial Magistrate, Begusarai, in connection with
Khodawandpur P.S. Case No. 60 of 2011, G.R. No. 1313 of
2011 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 second bailor shall be the wife of the petitioner
2
and the third bailor must be local since the petitioner belongs to
Samastipur. The bailor 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 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. (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 cancelled.
( Anjana Prakash, J.)
S.Ali