High Court Patna High Court - Orders

Amesh Chaudhary @ Avesh Chaudhary … vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Amesh Chaudhary @ Avesh Chaudhary … vs The State Of Bihar on 25 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.25428 of 2011
               1. Amesh Chaudhary @ Avesh Chaudhary, S/o Balai Chaudhary.
               2. Rupesh Chaudhary, S/o Balai Chaudhary.
                                            Versus
                                     The State of Bihar
                                       ------------------

02. 25.08.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 341, 323, 324, 379, 376, 511

and 428/34 of the Indian Penal Code.

It has been submitted that the parties filed a petition

before the Court below that the allegation of attempt to rape

was exaggerated and the petitioners are not accused in any

other case.

Considering the same, let the petitioners, above

named be released on anticipatory bail in the event of arrest or

surrender before the learned Court below within a period of

four weeks from the date of receipt of the order on furnishing

bail bonds of Rs. 5,000/- (Five Thousand) each with two

sureties of the like amount each or any other surety as fixed by

the Court to the satisfaction of Chief Judicial Magistrate, West

Champaran, Bettiah in connection with Bettiah Town P.S. Case

No. 106 of 2011 subject to the conditions as laid down under

Section 438(2) of the Code of Criminal Procedure as also

subject to the following conditions:- (i) That one of the bailors

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 also undertake to inform the Court if
2

there is any change in the address of the petitioners. (ii) That

the affidavit shall clearly state that the petitioners are not an

accused in any other case and if they are they shall not be

released on bail. (iii) 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. (iv) That the petitioners will give an

undertaking that they will receive the police papers on the

given date and be present on date fixed for charge and if they

fail to do so on two given dates and delays the trial in any

manner, their bail will be liable to be cancelled for reasons of

misuse. (v) That the 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.

Initially the Magistrate concerned will release the

petitioners on provisional bail and thereafter notice the

informant and if it is confirmed that the informant has

compromised the matter with the petitioner without any

coercion then he will confirm the bail of the petitioners on

conditions as mentioned above.

(Anjana Prakash, J.)
Vikash/-