High Court Patna High Court - Orders

Sadhu Paswan @ Ramanand Paswan vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Sadhu Paswan @ Ramanand Paswan vs The State Of Bihar on 27 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.18453 of 2011
             Sadhu Paswan @ Ramanand Paswan son of late Baleshwar Paswan
                                            Versus
                                    The State Of Bihar
                                          -----------

3. 27.7.2011 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 395, 392 of

the Indian Penal Code.

Considering that the petitioner is in

custody since 26.3.2011 and has fair antecedents as

also that his involvement was disclosed later by

witnesses and he was not put on Test Identification

Parade neither was any recovery effected from his

possession, 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 Chief

Judicial Magistrate, Gaya in connection with Kotwali

Gaya P.S. case No.229 of 2009, 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

petitioner. The bailor will undertake to furnish

information to the Court about any change in
-2-

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.

The fact that the petitioner has fair

antecedents will be verified by the Magistrate

concerned before releasing the petitioner on bail.

Narendra/                         ( Anjana Prakash, J. )