High Court Patna High Court - Orders

Amar Nath @ Amar Shankar Jha vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Amar Nath @ Amar Shankar Jha vs The State Of Bihar on 13 October, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.32950 of 2011
              Amar Nath @ Amar Shankar Jha son of late Chakradhar Jha
                                     Versus
                               The State Of Bihar
                                    -----------

2/ 13.10.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 364, 302, 201/34 and 120-B of the Indian

Penal Code.

Present case was instituted when the son of the

informant went missing. During investigation, one Puja Kumari

gave statement recorded under section 164 Cr. P. C. that she had

been raped by the son of the informant and when the same was

discovered by her brother and other persons including the petitioner

they had assaulted him on account of which he died and they buried

him and thereafter they removed the dead body and threw the

Skelton which was recovered during investigation.

It has been submitted that apparently in the facts of the

case the accused persons did not have the intention to kill the

deceased and it was under the extreme provocation that he was

assaulted.

Considering the same, 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, Begusarai, in connection with Begusarai

(Mufassil) P.S. Case No.77 of 2011, subject to the conditions (i)
2

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 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.)