IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21822 of 2010
SK.MAHENDRA, S/o Sk. Mokhtar.
Versus
THE STATE OF BIHAR
-----------
02. 05.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 341, 323, 324 and
307/34 of the Indian Penal Code.
Considering that the petitioner is in custody
since 25.05.2010 and the occurrence took place in the
midst of an altercation and the injuries were simple in
nature, 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,
Bettiah, West Champaran in connection with
Mainatand P.S. Case No. 22 of 2009 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 the
petitioner. (ii) That the affidavit shall clearly state that
2
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.
(Anjana Prakash, J.)
Vikash/-