High Court Patna High Court - Orders

Rajan Sharma &Amp; Anr vs The State Of Bihar on 6 August, 2010

Patna High Court – Orders
Rajan Sharma &Amp; Anr vs The State Of Bihar on 6 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25973 of 2010
                 1. RAJAN SHARMA SON OF LATE SIYA SHARAN SHARMA
                  2. SUNIL KUMAR SHARMA @ SUNIL SON OF LATE SIYA
                                     SHARAN SHARMA
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 6.8.2010 Heard learned Counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under Sections 461 and 379 of the Indian Penal Code.

Considering that the petitioners have misused the

privilege of bail for a period of 12 years, for which they have

remained in custody since 22.5.2010, let the petitioners above

named be released on bail on furnishing bail bond of Rs.5,000/-

(Five thousand) each with two sureties of the like amount each to

the satisfaction of Railway Judicial Magistrate, Patna in G.R.P.

(Mokama) P.S.case No.119 of 1985, subject to the conditions (i)

That one of the bailors shall be the wife/brother of the petitioners

and the other bailor will be a close relative of the petitioners who

will give an affidavit giving genealogy as to how he is related with

the petitioners. The bailor will undertake to furnish information to

the court about 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 petitioners are implicated in any other case of

similar nature after their 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 and (iii) that the
-2-

petitioners will be well represented on each date and if they fail to

do so on two consecutive dates, their bail will be liable to be

cancelled.

The court concerned is directed to expedite the trial

and conclude it positively within a period of six months.

( Anjana Prakash, J. )

Narendra/