High Court Patna High Court - Orders

Sudhir Kumar vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Sudhir Kumar vs The State Of Bihar on 10 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.26235 of 2011
                      Sudhir Kumar son of Sri Satyanarayan Yadav
                                        Versus
                                  The State Of Bihar
                                       -----------

2/ 10.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 379 of the Indian Penal Code.

The prosecution case is that the petitioner being the

driver of the vehicle drove his vehicle from the premises of the

police station where it had been kept for security without permission

from the concerned police officer.

Considering the aforesaid, 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 below to the satisfaction of the

Chief Judicial Magistrate, Lakhisarai, in connection with Surajgarha

P.S. Case No.69 of 2011, subject to the 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 bailors 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 on bail, (iii) That the

bailors shall also state on affidavit that they 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
2

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, and (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.

JA/-                                           (Anjana Prakash,J.)