IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1464 of 2010
AMAN KUMAR @ KARA @ KARU
...PETITIONER
Versus
STATE OF BIHAR
OPPOSITE PARTY
For the petitioner :Mr. Sanjeev Kumar
For the State :Mr.M.Haque, APP
-----------
03. 06.12.2010 Heard counsel for the parties.
Petitioner who has been declared juvenile in conflict
with law, seeks bail in a case registered under section 392 IPC.
The case relates to snatching of a motor cycle and other articles
at gun-point.
It is submitted that other accuseds, who are not
juvenile, have since been released on bail. It is next contended
that he is in remand home since 27.02.2010. Learned counsel
submits that the mother of the petitioner shall take the
responsibility respecting the petitioner in case he is released on
bail.
A report from the concerned Probation Officer was
called for which is placed at Flag-A. It appears therefrom that
the Probation Officer has recommended his release considering
the attending facts but under his supervision.
Learned APP opposed the prayer for bail and
submits that the petitioner seems to be accused in another
case also.
Learned counsel for the petitioner submits that the
2
said case is a connected one in which he has already been
released on bail.
Considering all aspects of the matter, this Court is
inclined to release the petitioner on bail. Consequently, the
impugned orders are set aside and petitioner abovenamed is
directed to be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of the like amount
each to the satisfaction of Principal Magistrate, Juvenile Justice
Board, Lakhisarai in Lakhisarai P.S. Case No.65/10
(G.R.No.144/10), subject to the conditions that one of the
bailors shall be his own/close family member. It shall be the
duty of the mother to keep the petitioner under her guidance and
to monitor him. The mother shall also produce the petitioner on
the date fixed at the trial. In case of default in such appearance
on two consecutive dates, the trial court shall cancel his bail
bonds and secure his arrest in accordance with law. The
petitioner shall appear before the concerned Probation Officer,
Lakhisarai once in a fortnight for a period of five months from
the date of his release in order to provide him an opportunity
of judging his conduct. In case of default in such appearance,
the Probation Officer shall communicate the same to the court
in seisin of the matter whereafter his bail bonds shall be
cancelled.
( Kishore K. Mandal )
hr