High Court Patna High Court - Orders

Ravindra Mohan Prasad @ Ravindra … vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Ravindra Mohan Prasad @ Ravindra … vs The State Of Bihar on 29 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25415 of 2011
        Ravindra Mohan Prasad @ Ravindra Mohan Krishna son of Late Purendra
                                Prasad
                                            Versus
                                    The State Of Bihar
                                          -----------

3. 29.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 394, 302/34 of the Indian Penal Code

and 27 of the Arms Act.

The petitioner has been implicated on the basis of

the confessional statement of the co-accused, wherein he

stated that he used to sell looted jewellery to the shop of the

petitioner, but there has been no recovery from his

possession. The specific assertion is that the petitioner has

fair antecedents.

In view of such, 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 Additional Chief Judicial Magistrate,

Patna City in connection with Alamganj P.S. Case No.161 of

2011, subject to the conditions (i) That one of the bailor shall

be Subodh Kumar Gupta, elder brother of the petitioner and

the other bailor will be a close relative of the petitioner who

will give an affidavit giving genealogy as to how he is related
-2-

with the petitioner. The bailor will undertake to furnish

information to the Court about any change in 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.

Narendra/                        ( Anjana Prakash, J. )