High Court Patna High Court - Orders

Sunil Pandey &Amp; Ors vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Sunil Pandey &Amp; Ors vs State Of Bihar on 17 June, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.20582 of 2010
          1. SUNIL PANDEY son of Raj Kumar Pandey,
          2. Manoj Pandey son of Ravindra Pandey, &
          3. Deepak Pandey son of Moghal Pandey
                                     Versus
                               STATE OF BIHAR
                                    -----------

2/ 17.06.2010 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under sections 379 and 411 of the Indian Penal Code.

Considering that now the matter has been compromised

between the parties and the petitioners have no criminal antecedents, let

the petitioners, 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 the Chief Judicial Magistrate, Katihar, in

connection with Katihar Town P.S. Case No.99 of 2010, subject to the

conditions (i) that one of the bailors will be a close relative of the

petitioners, who will give an affidavit giving genealogy as to how he is

related with the petitioners. The bailor will undertake to furnish

information to the court about any change in the address of the

petitioners, (ii) that the affidavit shall clearly state that the petitioners

are not accused in any other case and, if they are, they shall not be

released on bail, (iii) that the bailor shall also state on affidavit that he

will inform the court concerned if the petitioners are implicated in any

other case of similar nature after their 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 petitioners will

give an undertaking that they will receive the police papers on the
-2-

given date and be present on date fixed for charge and if they fail to do

so on two given dates and delay the trial in any manner, their bail will

be liable to be cancelled for reasons of misuse, and (v) that the

petitioners will be well represented on each date and if they fail to do

so on two consecutive dates, their bail will be liable to be cancelled.

JA/-                                     (Anjana Prakash, J.)