High Court Patna High Court - Orders

Sudama Singh vs The C.B.I.,A.C.B.,Patna on 1 July, 2010

Patna High Court – Orders
Sudama Singh vs The C.B.I.,A.C.B.,Patna on 1 July, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.21606 of 2010
               SUDAMA SINGH, S/o Late Jagpat Singh.
                              Versus
                     THE C.B.I., A.C.B., PATNA
                             -----------

02. 01.07.2010 Heard learned counsel for the petitioner and

the C.B.I.

The petitioner seeks bail in a case instituted

for the offences under Sections 420, 467 and 471 of

the Indian Penal Code.

Considering that the petitioner is in custody

since 20.04.2010 and the entire case is based on

documents and the charge-sheet has already been

submitted, 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 Spl. Judicial

Magistrate, C.B.I. cum S.D.J.M. Patna in connection

with R.C. Case No. 1A of 2004 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 petitioner will give an
2

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. (iii) 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/-