IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.898 of 2011
SANJAY TIWARI, SON OF LATE GULAB TIWARY
Versus
THE STATE OF BIHAR
-----------
2. 23.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner was refused bail by an order dated
13.4.2010 but stating therein that it was being rejected for the
present.
Considering that the co-accused Pappu Mishra
whose prayer for bail was also rejected by the same order has
been granted bail by this Court by an order dated 21.12.2010
passed in Cr. Misc. 41259 of 2010, 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 Sri Awadhesh Kumar, Judicial Magistrate 1st
Class, Begusarai, in Barauni (Refinery) P.S. Case No. 224 of
2009 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 sister 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
2
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 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 and if he fails to do so on two consecutive dates, his bail
will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali