High Court Patna High Court - Orders

Anand Prakash @ Prince vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Anand Prakash @ Prince vs The State Of Bihar on 1 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. REV. No.493 of 2011
                 ANAND PRAKASH @ PRINCE S/O- ARBIND KUMAR SINGH
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3 01.07.2011 Heard both sides.

Petitioner, who has been declared juvenile in

conflict with law, has been charged for the offence

punishable under Section 395 of the Indian Penal Code and

is lodged in the Remand Home since 22.7.2010. His prayer

for release from Remand Home was considered and

rejected by the two Courts below.

It appears from the materials on record including

the appellate order that the name of the petitioner transpired

through the confessional statement of some of the co-

accused and accordingly he was put on T.I.P. and identified

by 01 witness.

Learned counsel for the petitioner submits that

the petitioner does not carry any criminal antecedent and

belongs to a well neat family. The father of the petitioner is

ready and willing to monitor his conduct and to safeguard

against the petitioner mingling with anti-social elements, if

released on bail.

A report from the concerned Probation Officer

was called for which is at Flag-A. Perused the records. It

appears therefrom that the petitioner is tethered to the family

and the father is willing to take control of the petitioner.
2

In the facts and circumstances, while setting

aside the impugned order, this Court directs release of the

petitioner from the Remand Home on furnishing bail bonds

of Rs. 10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of learned Juvenile Justice

Board, Gaya in connection M.U. P.S. Case No. 56 of 2010

subject to the following conditions:

(i) One of the bailors shall be father of the

petitioner. It shall be the duly of the father to produce

the petitioner before the concerned Probation Officer

once in a fortnight for a period of five months from the

date of release affording an opportunity to the

Probation Officer to appraise his conduct. It shall also

be the duty of the father to produce him in the

criminal proceeding as and when his personal

appearance is required. In default of any of the

aforesaid condition, the Trial Court shall have liberty

to cancel bail bonds of the petitioner.

(ii) During the subsistency of the present

privilege of bail, if it is found that the petitioner is

found involved in any other criminal case, the same

shall be treated as a breach of condition of bail

entailing cancellation.

pkj                           ( Kishore K. Mandal, J)