IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31644 of 2010
RANJEET TANTI S/O LATE GHUTU TANTI @ CHOTU TANTI
Versus
STATE OF BIHAR
-----------
2. 21.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 379, 411 of the Indian
Penal Code.
Considering that the petitioner was nabbed
when he attempted to commit theft for which he is in
custody since 5.3.2010 and the petitioner’s mother
undertakes responsibility for the petitioner’s conduct
after his release from jail custody, 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
Chief Judicial Magistrate, Begusarai in connection
with Town P.S. Case No. 110/2010, 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 bailor shall be the mother of
the petitioner. The bailor will undertake to furnish
information to the Court about any change in
address of the petitioner. (ii) 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
ground of misuse, (iii) 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, (iv) 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.
It has been submitted that there are only 2
other cases pending against the petitioner, which fact
will be verified by the Magistrate before releasing the
petitioner on bail.
Fahad. ( Anjana Prakash, J. )