High Court Patna High Court - Orders

Ram Chela Prasad @ Ram Chela Ram … vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Ram Chela Prasad @ Ram Chela Ram … vs The State Of Bihar on 9 November, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.28950 of 2011

                    Ram Chela Prasad @ Ram Chela Ram Kahar, Son of
                    Late Satya Narayan Kahar, resident of Village
                    Noonsari, P.S. Nokha, District Rohtas.
                                                                                  .........Petitioner
                                             Versus
                    The State Of Bihar
                                                                            ..........Opposite party
                                           -----------

03/- 09.11.2011 Heard learned counsel for the petitioner and learned Additional

Public Prosecutor for the State, who is armed with carbon copy of the

case diary up to paragraph – 67 dated 23.01.2011.

The petitioner apprehending his arrest in connection with a

case registered for the offence punishable under Sections 364, 302/34

of the Indian Penal Code and Section 27 Arms Act.

In this case, instituted against eight persons besides five to six

unknown, petitioner’s name emerged during investigation in extra

judicial confession of one of the apprehended Surendra Paswan.

Submission is that except the above extra judicial confession

of co-accused, there is absolutely nothing against the petitioner, who

has also clean antecedent.

If it is so, in the event of his arrest/surrender before the court

below within four weeks, let the above named petitioner be enlarged

on bail on furnishing bail-bond of Rs. 10,000/- (ten thousand only)

with two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Rohtas at Sasaram, in connection with Kargahar

P.S. Case No. 169 of 2007, subject to condition laid down under

Section 438 (2) of the Code of Criminal Procedure with additional

condition to remain physically present before the court below on each
2

and every date at least for three years or till disposal of the case,

whichever is earlier and in case of failure on two consecutive dates

without giving any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

Praveen/-                            ( Akhilesh Chandra, J.)