High Court Patna High Court - Orders

Bodhu Singh @ Pramod & Ors. vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Bodhu Singh @ Pramod & Ors. vs The State Of Bihar on 18 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No. 34075 of 2011
                   1. Bodhu Singh @ Pramod S/O Late Ashok Singh R/O
                      Village - Brahgawan, Police Station - Islampur, District -
                      Nalanda.
                   2. Rabindra Singh S/O Late Ashok Singh R/O Village -
                      Brahgawan, Police Station - Islampur, District - Nalanda.
                   3. Bihari Singh S/O Ram Briksh Singh R/O Village -
                      Brahgawan, Police Station - Islampur, District - Nalanda.
                                                Versus
                                        1. The State of Bihar
                                            ----------------

02. 18.10.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offences under Sections 147, 148, 149, 435, 436 and 379 of the

Indian Penal Code and Section 27 of the Arms Act.

It has been submitted that for misuse of privilege of

bail for a period of about four years the petitioners have

remained in custody since 20.08.2011, 19.09.2011 and

01.08.2011 respectively and undertake to be physically present

on each date.

Considering the same, let the petitioners, above

named be released on bail after framing of charge 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 2nd Additional Sessions Judge,

Hilsa, Nalanda in connection with S.Tr. No. 424 of 2000 arising

out of Islampur P.S. Case No. 53 of 1998 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 and the other bailor shall

be the wife/brother of the petitioners. The bailor will
2

also undertake to inform the Court if there is any change in the

address of the petitioners. (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. (iii) That the petitioners will be physically

present on each date of trial and if they fail to do so on two

consecutive dates without reasonable cause, their bail shall

stand automatically cancelled.

The Trial Court is directed to expedite the trial and

conclude it positively within a period of six months in view of

nature of offence for which reasons he is directed to send a list

of witnesses fixing specific dates to the S.P. concerned along

with the copy of this order who will ensure the attendance of the

witnesses on the said dates so that there is no further delay in

trial.

(Anjana Prakash, J.)
Vikash/-