IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43130 of 2010
RAVINDRA PASWAN @ LOTHA SON OF LATE SAGAR PASWAN
Versus
THE STATE OF BIHAR
-----------
3. 25.3.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.392, 397 of the Indian Penal Code.
It has been submitted that the petitioner is in custody
since 22.7.2010 on the basis of some circumstantial material
against him and has fair antecedents.
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 A.C.J.M., Barh in Hathidah
P.S. case No.18 of 2003, subject to the conditions (i) That one
of the bailor shall be the wife of the petitioner and the other
bailor will be a close relative of the petitioner who will give an
affidavit giving genealogy as to how he is related with 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 bailor shall also state on
affidavit that he will inform the court concerned if the petitioner
-2-
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.
Narendra/ ( Anjana Prakash, J. )