IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34609 of 2010
YUVRAJ KUMAR @ YUVRAJ SINGH S/O SRI RAMANUJ SINGH
Versus
STATE OF BIHAR
-----------
3. 2.2.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 363, 365, 120B/34 and 364A
I.P.C.
The petitioner was refused bail by an order dated
3.12.2009 vide Cr.Misc.No.28201 of 2009 on the ground
that the informant and his wife had stated that the petitioner
was demanding ransom for release of their son. However,
when these witnesses were examined during trial they did
not support this fact and, therefore, the petitioner has
renewed his prayer for bail.
Considering the same, 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 Sri T.P.Singh, 4th Addl. Dist. & Sessions
Judge, Begusarai in S.Tr.No.289 of 2009 arising out of
Begusarai Town P.S. case No.413 of 2008, subject to the
conditions (i) That one of the bailor shall be the brother of
the petitioner and the other bailor will be a close relative of
the petitioner who will give an affidavit giving genealogy as
2
to how he is related with the petitioner. The bailor will
undertake to furnish information to the Court about any
change in 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 ground of misuse, (iii) 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.
In view of the nature of allegations, the petitioner is
directed to appear before the Superintendent of Police,
Begusarai within fifteen days of his release with a copy of
this order and every two weeks thereafter for the next six
months. The conduct of the petitioner will be kept under
watch in this period by the superintendent of Police
concerned and if it is found wanting in any respect, a report
shall be made to the court concerned by him to initiate a
proceeding for cancellation of bail for reasons of misuse of
bail. After reporting to the Superintendent of Police, a
certificate will be filed by the petitioner before the court
concerned.
Narendra/ ( Anjana Prakash, J. )