IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20737 of 2010
TUN TUN BISHWAKARMA SON OF LATE JAGO MISHTRI
Versus
THE STATE OF BIHAR
-----
2. 17.6.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 420, 465, 466, 467, 468, 471, 473/34 of
the Indian Penal Code and 17 of the Criminal Law Amendment
Act.
Considering that the petitioner is in custody since
16.1.2010 and has no criminal antecedents, let the petitioner,
named above, be released on bail on furnishing bail bonds of
Rs. 5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Munger
in Kharagpur P.S.case No.20 of 2010, 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 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
-2-
on the ground of misuse and (iv) that the petitioner will give an
undertaking that he will receive the police papers on the given
date and be present on the 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.
The fact that the petitioner has no criminal
antecedents will be verified by the Magistrate concerned before
releasing the petitioner on bail.
Narendra/ ( Anjana Prakash, J. )