High Court Patna High Court - Orders

Ramakant Rai vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Ramakant Rai vs The State Of Bihar on 25 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.25604 of 2011
                          Ramakant Rai, S/o Late Nathuni Rai.
                                          Versus
                                   The State of Bihar
                                     ------------------

02. 25.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a

case registered under Section 7 of E.C. Act.

It has been submitted that even as per the facts

of the First Information Report the case appears to have

been based on suspicion.

Considering the same as also that the petitioner

is handicapped, let the petitioner, above named be

released on anticipatory bail in the event of arrest or

surrender before the learned Court below within a period

of four weeks from the date of receipt of the order on

furnishing bail bond of Rs. 5,000/- (Five Thousand) with

two sureties of the like amount each or any other surety

as fixed by the Court to the satisfaction of Chief Judicial

Magistrate, Gopalganj in connection with Bishambharpur

P.S. Case No. 30 of 2011 subject to the conditions as laid

down under Section 438(2) of the Code of Criminal

Procedure as also 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
2

how he is related with the petitioner. The bailor will also

undertake to inform the Court if there is 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.)
Vikash/-