High Court Patna High Court - Orders

Amarjit Sahani vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Amarjit Sahani vs State Of Bihar on 28 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.31880 of 2010
                    AMARJIT SAHANI, S/o Lal Deo Sahani.
                                   Versus
                            THE STATE OF BIHAR
                                  -----------

02. 28.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offences under Section 364A/34 of the Indian Penal Code.

It has been submitted that the petitioner is not

named in the First Information Report nor in the statement

under Sections 164 and 161 Cr.P.C. However, when the

confession of the co-accused Munna was recorded he disclosed

the complicity of Laldeo Sahani i.e. the petitioner’s father but

did not disclose any thing about the complicity of the present

petitioner. The further material against the petitioner is that

the kidnapped person had been kept in the house of the

petitioner for one night.

Considering that the petitioner’s father has been

disclosed to be actively in complicity with the co-accused

persons and only that the person kidnapped had been kept in

the house of the petitioner would not show the involvement of

the petitioner in this occurrence, let the petitioner, above

named who is in custody since 03.06.2009 and has no criminal

antecedent be released on bail on furnishing bail bond of Rs.

5,000/- (Five Thousand) with three sureties of the like amount

each or any other surety as fixed by the Court to the

satisfaction of Chief Judicial Magistrate, Muzaffarpur in

connection with Motipur P.S. Case No. 68 of 2009 subject to
2

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, the other

bailor shall be the brother/wife of the petitioner and the third

bailor shall be local since the petitioner belongs to Gopalganj.

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. (v) 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.

(Anjana Prakash, J.)
Vikash/-