High Court Patna High Court - Orders

Shekhar Kumar @ Kukku Kumar vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Shekhar Kumar @ Kukku Kumar vs The State Of Bihar on 29 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.28390 of 2011
                    Shekhar Kumar @ Kukku Kumar, son of Amarnath Rai
                                             Versus
                                     The State Of Bihar
                                           -----------

2. 29.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 392, 402 of the Indian Penal Code,

Sections 25(1-b), 26 and 35 of the Arms Act.

Considering that the petitioner is in custody since

13.4.2011 on the basis of his name having been disclosed by

the arrested accused and he has fair antecedents, 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,

Muzaffarpur, in connection with Brahampura P.S. Case No. 60

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 shall be the brother of the petitioner

Bhola Patel. The bailor will undertake to furnish information to

the court about 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
2

on bail. (iii) 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.

(iv) 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. (v)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.)
S.Ali