IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 30909 of 2011
Satish Kumar, S/o Ganesh Prasad.
Versus
The State of Bihar
----------------
02. 20.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 47A of Excise Act.
Considering that the petitioner is in custody
since 27.07.2011 and is first offender, 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, Vaishali at
Hajipur in connection with C2A Case No. 06 of 2011
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 bailor shall be the father
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 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
2
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. (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/-