High Court Patna High Court - Orders

Birendra Baitha vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Birendra Baitha vs State Of Bihar on 29 September, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.23729 of 2010
                BIRENDRA BAITHA, S/o Ram Kewal Baitha.
                                Versus
                         THE STATE OF BIHAR
                               -----------

04. 29.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 394 and 411 of the Indian

Penal Code.

It has been submitted that the petitioner is not

named in the First Information Report and subsequently

when a mobile was recovered from one Ravi Prakash he

stated that the same had been given by the petitioner.

Considering that there is no recovery from the

possession of the petitioner and he has not been put on

Test Identification Parade, 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 as fixed by the Court to the

satisfaction of Railway Judicial Magistrate, Samastipur in

connection with Darbhanga (Sitamarhi) Rail P.S. Case No.

67 of 2009 subject to the following 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 brother of the petitioner. The bailor will also
2

undertake to inform the Court if there is any change in

the address of the petitioner. (ii) 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 the ground of misuse. (iii) 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. (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.

Learned counsel for the petitioner submits that

he has been implicated repeatedly at the instance of the

local police, who is hostile to the petitioner and seeks

protection of a person well reputed doing social service in

the area. Under the circumstances, the petitioner is

directed to appear before the Head Priest of Ram Janaki

Temple, Sitamarhi within Sitamarhi Town within fifteen

days of his release from jail custody on provisional bail for

a period of six months and file a certificate about the

same in the Court within the stipulated time. In case, the
3

petitioner fails to file certificate about reporting to the

Head Priest within two weeks of his release from jail

custody, notice shall be sent to him for cancellation of

bail. During the period of six months, the petitioner is

expected to engage himself in fruitful activities under the

guidance of Head Priest, Ram Janaki Temple, Sitamarhi

and at the end of the six months, the petitioner will be

required to file a certificate of his conduct in the court

below granted by the Head Priest. If the certificate granted

to the petitioner is found satisfactory, the court below will

confirm the provisional bail granted to the petitioner or

else will issue notice for cancellation of bail.

(Anjana Prakash, J.)
Vikash/-