IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38428 of 2010
SURAJ CHAUHAN @ MUNNA
S/O LATE RAGHU NANDAN CHAUHAN
Versus
STATE OF BIHAR
-----------
2. 10.11.2010 Heard learned Counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 457, 380, 411 of the
Indian Penal Code.
Considering that from the joint house of the
petitioner six articles of common use were recovered
and identified and said to be the subject matter of the
present occurrence but petitioner has fair antecedent
and he is in custody since 30.6.2010, 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 concerned to the satisfaction of learned
Judicial Magistrate Ist Class, Patna in connection with
Patliputra P.S. Case No. 118/2010, subject to the
conditions, (i) That one of the bailor will be a close
relative of the petitioner who will give an affidavit
giving genealogy as to how he is related with the
2
petitioner. The bailor will undertake to furnish
information to the Court about any change in 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 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 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 if he fails to do so on two consecutive dates, his
bail will be liable to be cancelled.
Fahad. ( Anjana Prakash, J. )