IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21120 of 2010
SHANKAR MISTRY S/O LATE JAI NARAYAN SHARMA
Versus
STATE OF BIHAR
-----------
3. 26.08.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 353,504,379/34 of the
Indian Penal Code and 135, 142, 39/47 of the
Electricity Act.
Considering that the petitioner is in custody
since 6.5.2010, 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 Chief Judicial
Magistrate, Jamui in connection with Sono P.S. Case
No. 85/2009, subject to the conditions, (i) That one of
the bailor will be a close relative of the petitioner who
will give an affidavit giving genealogy as to how he is
related with 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
2
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
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 if he
fails to do so on two consecutive dates, his bail will
be liable to be cancelled.
The petitioner is also directed to appear
before the compounding board within a period of two
months after his release from jail custody and file a
certificate in this regard in the court below in case it
fails to do so his bail shall be liable to be cancelled.
Fahad. ( Anjana Prakash, J. )