High Court Patna High Court - Orders

Ramu Tanti @ Niruwa @ Rameshwar … vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Ramu Tanti @ Niruwa @ Rameshwar … vs The State Of Bihar on 25 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.11843 of 2011
      1. Ramu Tanti @ Niruwa @ Rameshwar Tanti, son of Shiv Narayan Tanti @
         Kako Tanti
      2. Guddu Tanti, son of Suraj Tanti

                                               Versus
                                        The State Of Bihar
                                             -----------

4. 25.7.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek anticipatory bail in a case

instituted for the offence under Sections 366(A) and 365 of the

Indian Penal Code.

Considering the nature of allegation levelled

against the petitioners and that they are young boys having no

criminal antecedents, let the petitioners in the event of

surrender, named above, within four weeks from the date of

receipt of this order in connection with Belhar P.S. Case No.

110 of 2010 shall be released on anticipatory bail on furnishing

bail bond of Rs. 5,000/- (Five thousand) each with two sureties

of the like amount each to the satisfaction of Chief Judicial

Magistrate, Banka, 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 petitioners, who will give an affidavit giving

genealogy as to how he is related with the petitioners and the

other shall be the father of the petitioners. The bailor will

undertake to furnish information to the court about any change

in the address of the petitioners. (ii) That the affidavit shall
2

clearly state that the petitioners are not accused in any other

case and, if they are, they shall not be released on bail. (iii) That

the bailor shall also state on affidavit that he will inform the court

concerned if the petitioners are implicated in any other case of

similar nature after their 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 petitioners will give an undertaking that they will

receive the police papers on the given date and be present on

date fixed for charge and if they fail to do so on two given dates

and delay the trial in any manner, their bail will be liable to be

cancelled for reasons of misuse. (v)That the petitioners will be

well represented on each date and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

( Anjana Prakash, J.)
S.Ali