IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.42899 of 2010
ROHITASHAW KUMAR SINGH son of Late Sitaram Singh
Versus
STATE OF BIHAR
-----------
3/ 14.03.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under section 409 of the Indian Penal Code.
It has been submitted that the petitioner is in custody
since 17.08.2010 and the entire case is based on documentary
evidence as also that now charge sheet has been submitted in the
matter.
In view of such, 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 below to the satisfaction of the Chief
Judicial Magistrate, Vaishali at Hajipur, in connection with Goraul
P.S. Case No.49 of 2008, subject to the 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.
The bailors will undertake to furnish information to the court about
any change in the address of the petitioner, (ii) 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 the
ground of misuse, (iii) That the petitioner will give an undertaking
2
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, and (iv) 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.
JA/- (Anjana Prakash,J.)