High Court Patna High Court - Orders

Sri Niwash Prasad @ Sri Niwas … vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Sri Niwash Prasad @ Sri Niwas … vs The State Of Bihar on 2 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.43303 of 2010
                SRI NIWASH PRASAD @ SRINIWAS PRASAD SON OF SHRI RAJ
                              NARAYAN PRASAD
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

2. 2.2.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Section 302/34 of the Indian Penal Code

and 27 of the Arms Act.

The petitioner was refused bail by an order dated

7.9.2010 vide Cr.Misc.No.20389 of 2010 stating therein that

it was being rejected at that stage but had given a liberty to

renew his prayer for bail after framing of charge. The

petitioner has renewed his prayer for bail since charges

have been framed even before the present order was

passed.

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 learned Additional Sessions Judge II,

Chapra in connection with Sessions Trial No.341 of 2010

arising out of Janta Bazar P.S. Case No. 21 of 2009, subject

to the conditions (i) That one of the bailor shall be the father

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

of the petitioner who will give an affidavit giving genealogy
2

as 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,

Siwan 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.)