IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44805 of 2010
RAMJI MANJHI S/O SUKRAN MANJHI
Versus
THE STATE OF BIHAR
-----------
2. 16.03.2011 Heard learned counsel for the petitioner
and the state.
The petitioner seeks bail in a case
instituted for the offence under Sections 406, 420 of
the Indian Penal Code.
It has been submitted that the petitioner is
in custody since 11.10.2010 and now charge sheet
has been submitted when the case is based solely on
the documentary evidence no useful purpose would
be serve in keeping him behind the bars.
Considering the same, 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 A.C.J.M., Hilsa in connection with Chandi
(Tharthari) P.S. Case No. 138/02, 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
2
petitioner and the other bailors shall be the wife 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 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 the proceeding for cancellation of bail on
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 if
he fails to do so on two consecutive dates, his bail
will be liable to be cancelled.
Fahad. ( Anjana Prakash, J.)