High Court Patna High Court - Orders

Santosh Kumar vs State Of Bihar on 30 September, 2010

Patna High Court – Orders
Santosh Kumar vs State Of Bihar on 30 September, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr. Misc. No.22182 of 2010
                SANTOSH KUMAR, S/o Shri Sanjay Singh.
                                 Versus
                         THE STATE OF BIHAR
                                -----------

03. 30.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 392 of the Indian Penal Code

and later on Section 411 IPC was added.

It has been submitted that the petitioner is not

named in the First Information Report and his name

transpired in the confessional statement of co-accused

but there has been no recovery from his possession. The

further submission is that there was only one other case

pending against the petitioner which fact shall be verified

by the Magistrate concerned before releasing the

petitioner on bail.

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 as fixed by the Court to the

satisfaction of Chief Judicial Magistrate, Lakhisarai in

connection with Lakhisarai P.S. Case No. 65 of 2010

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
2

with the petitioner and the other bailor shall be the

brother of the petitioner. The bailor will also undertake to

inform the Court if there is any change in the 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 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.)
Vikash/-