High Court Patna High Court - Orders

Shashi Mahto vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Shashi Mahto vs State Of Bihar on 21 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.28925 of 2010
             SHASHI MAHTO S/O LACHUMAN MAHTO
                             Versus
                       STATE OF BIHAR
                            -----------

3. 21.09.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Section 394 of the Indian Penal

Code.

It has been submitted that the petitioner is

not named in the First Information Report and

subsequently his name transpired by some witnesses

and there is only one other case pending against the

petitioner.

Considering the same, 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

learned Chief Judicial Magistrate, Bhojpur at Ara in

connection with Ara Nawada P.S. Case No.

209/2010, subject to the conditions, (i) That one of

the bailor will be a close relative of the petitioner who
2

will give an affidavit giving genealogy as to how he is

related with the petitioner and the other bailor shall

be the father/brother 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 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 fact that there is only one other case

pending against the petitioner will be verified by the

Magistrate before releasing the petitioner on bail.

Fahad.                            ( Anjana Prakash, J. )