IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.30060 of 2011
Shambhu Mahto son of Shri Bhagwan Mahto
Versus
The State Of Bihar
-----------
2/ 13.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 406, 409/34 of the Indian Penal Code.
Considering that the petitioner is in custody since
22.06.2011 and all the evidences have already been collected against
the petitioner and, therefore, charge sheet has been submitted against
him, 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, Saran,
Chapra, in connection with Chapra Town P.S. Case No.91 of 2010,
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 and another
bailor shall be the father of 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 that he will receive the
2
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.)