High Court Patna High Court - Orders

Buttu Kahar @ Guddu Ram vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Buttu Kahar @ Guddu Ram vs The State Of Bihar on 16 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.44808 of 2010
          BUTTU KAHAR @ GUDDU RAM S/O LATE BABULAL RAM
                                  Versus
                         THE STATE OF BIHAR
                                 -----------

3. 16.03.2011 Heard learned counsel for the petitioner and

the state.

The petitioner seeks bail in a case instituted

for the offence under Section 379 of the Indian Penal

Code and Section 40 of the Indian Electricity Act.

It has been submitted that the petitioner was

not arrested at the spot and his name transpired at

the confessional statement of the co-accused but there

has been no recovery from his possession and he is in

custody since 12.7.2007.

Considering the same, let the petitioner

above named, be released on bail on furnishing bail

bond of Rs. 5,000/-(Five thousand) with two sureties

of the like amount each or any other surety to be fixed

by the court concerned to the satisfaction of learned

Judicial Magistrate Ist Class, Nawada in connection

with Akbarpur P.S. Case No. 19/07, subject to the

conditions, (i) That one of the bailor will be a close

relative of the petitioner who will give an affidavit

giving genealogy as to how he is related with the
2

petitioner. The bailor will undertake to furnish

information to the Court about any change in address

of the petitioner. (ii) That the bailors shall also state

on affidavit that they will inform the court concerned

if the petitioner is implicated in any other case of

similar nature after his release in the present case

and thereafter the court below will be at liberty to

initiate the proceeding for cancellation of bail on

ground of misuse, (iii) That the petitioner will give an

undertaking that he will receive the police papers on

the given date and be present on date fixed for charge

and if he fails to do so on two given dates and delays

the trial in any manner, his bail will be liable to be

cancelled for reasons of misuse, (iv) That the

petitioner will be well represented on each date if he

fails to do so on two consecutive dates, his bail will be

liable to be cancelled, (v) In view of the antecedents of

the petitioner, the petitioner is directed to appear

before the Superintendent of Police, Nalanda within

fifteen days of his release with a copy of this order and

every two weeks thereafter for the next one year. The

conduct of the petitioner will be kept under watch in

this period by the superintendent of Police concerned
3

and if it is found wanting in any respect, a report shall

be made to the court concerned by him to initiate a

proceeding for cancellation of bail for reasons of

misuse of bail. After reporting to the Superintendent

of Police, a certificate will be filed by the petitioner

before the court concerned.

Fahad.                                 ( Anjana Prakash, J.)