High Court Patna High Court - Orders

Sindhu Kumar @ Sindhu Paswan @ … vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Sindhu Kumar @ Sindhu Paswan @ … vs State Of Bihar on 17 June, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.20786 of 2010
      SINDHU KUMAR @ SINDHU PASWAN @ CHUNU, S/o Kishori Paswan.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02. 17.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 414/34 of the Indian Penal

Code.

The petitioner is named in the First Information

Report on the basis of the confessional statement of the

co-accused who was caught with alleged stolen motorcycle

who stated that the petitioner was one of the members of

the gang of vehicle thieves. However, the petitioner asserts

that the petitioner has no criminal antecedent which

belies this fact.

In view of such, 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

to the satisfaction of Chief Judicial Magistrate, Patna in

connection with Gandhi Maidan P.S. Case No. 71 of 2010

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. The bailor will also undertake to

inform the Court if there is any change in the address of
2

the petitioner. (ii) That the affidavit shall clearly state that

the petitioner is not 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

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.)
Vikash/-