High Court Patna High Court - Orders

Anil Baskhore vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Anil Baskhore vs State Of Bihar on 21 September, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CR. REV. No.1260 of 2010
                            ANIL BASKHORE S/O RAJU RAM @ RAJU BASKHORE
                                                                  -- PETITIONER
                                                      Versus
                                              STATE OF BIHAR
                                                                  -- OPP. PARTY.
For the Petitioner   : Mr. Sanjeev Kumar, Advocate.
For the State        : Mr. M.K.Gautam,APP
                                                    -----------

03 21.09.2010 Heard both sides.

A report from the concerned Probation Officer was

called for by order dated 26.08.2010 which has been received and is

placed at Flag-A.

Perused the report.

Petitioner has been made accused in a case instituted

under Section 395 of the Penal Code based on confessional statement.

It also appears that he was arrested in connection with another case

instituted under Arms Act in which he is on bail. Learned counsel for

the petitioner submits that petitioner is in custody (remand home)

since 27.02.2010.

Considering the report of the Probation Officer, this

Court is inclined to release him on bail. Consequently the order dated

03.08.2010 passed by 6th Additional Sessions Judge, Gaya in Cr.

Appeal (Juvenile) no. 62 of 2010/09/2010 is quashed and set aside.

Petitioner, named above, is directed to be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten thousand) with two sureties

of the like amount each to the satisfaction of the Juvenile Justice

Board, Gaya in connection with Rampur P.S. case no. 37 of 2010

subject to the following conditions:-

       (i)     One of the bailors shall be his

              own/close family member.

      (ii)    The petitioner shall appear in person

              before the Probation Officer, Gaya

              once in a fortnight (preferably         on

Saturday or Sunday) for a period of 05

months from the date of his release. In

case of default in such personal

appearance, the concerned Probation

Officer shall promptly report the

matter to the Court whereafter his bail

bond(s) shall be cancelled.

(iii) During the period he is enjoying the

privilege of bail if it is found that he is

involved in another case, the present

bail bond(s) shall be cancelled and he

shall be taken into custody.

Sym                          ( Kishore K. Mandal, J.)