High Court Patna High Court - Orders

Ram Pravesh Chouhan vs State Of Bihar on 26 October, 2010

Patna High Court – Orders
Ram Pravesh Chouhan vs State Of Bihar on 26 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.23458 of 2010
                   RAM PRAVESH CHOUHAN son of Kedar Chouhan
                                       Versus
                                 STATE OF BIHAR
                                      -----------

3/ 26.10.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 341, 323, 324, 376, 511, 354 of the Indian

Penal Code.

Considering that the petitioner for misuse of privilege of

bail for about five years has remained in custody since 10.5.2010, 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 the Additional Sessions Judge-cum- Fast Track

Court No. IV, Nawada, in connection with Roh P.S. case no.07 of

2001 (Sessions Trial No. No.167 of 2001/ 62 of 2004),subject to the

conditions (i) 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 and the other bailor shall be the father

of 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
-2-

below will be at liberty to initiate the proceeding for cancellation of

bail on the ground of misuse, (iv) 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.)