IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29141 of 2011
Ranjeet Rai, son of Shital Rai.
Versus
The State Of Bihar
-----------
2. 08.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 379 and 411 of the Indian Penal
Code.
Considering that the petitioner is in custody since
13.6.2011 for having committed theft of cattle and he has fair
antecedents, 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 Additional
Chief Judicial Magistrate, Danapur, Patna, in connection with
Akilpur P.S. Case No. 30 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 and the other shall be the
father of the petitioner. 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
2
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