High Court Patna High Court - Orders

Jeera Paswan @ Ravindra Paswan vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Jeera Paswan @ Ravindra Paswan vs State Of Bihar on 25 August, 2010
        IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.28725 of 2010
 JEERA PASWAN @ RAVINDRA PASWAN, S/o Late Rameshwar Paswan.
                            Versus
                     THE STATE OF BIHAR
                           -----------

02. 25.08.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Section 302/34 of the Indian

Penal Code.

It has been submitted that the petitioner is

not named in the First Information Report and

subsequently, he was made accused on the

confessional statement of the co-accused Satya

Narain Mahto, who has already released on bail by

this Court.

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 as fixed by the

Court to the satisfaction of Chief Judicial Magistrate,

Madhubani in connection with Babubarahi P.S. Case

No. 122 of 2007 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
2

to how he is related with the petitioner. The bailor will

also undertake to inform the Court if there is 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 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. (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.

(Anjana Prakash, J.)
Vikash/-