High Court Patna High Court - Orders

Ghutar Jha @ Pawan Mishra @ Ghutar … vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Ghutar Jha @ Pawan Mishra @ Ghutar … vs State Of Bihar on 7 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.33570 of 2010
  GHUTAR JHA @ PAWAN MISHRA @ GHUTAR MISHRA, S/o Gholti Mishra.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 07.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 147, 148, 149, 302 and 307

of the Indian Penal Code and Section 27 of the Arms Act.

It has been submitted that even though the

petitioner is named in the First Information Report no

specific overt act has been alleged against him.

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 as fixed by the Court to

the satisfaction of Additional Sessions Judge-I, Naugachia

in connection with S.Tr. No. 785 of 2010 arising out of

Bihpur P.S. Case No. 302 of 2009 subject to the following

conditions:- (i) That one of the bailors will be a close

relative of the petitioner who will give an affidavit giving

genealogy as to how he is related with the petitioner and

the other bailor shall be the father/brother of the

petitioner. The bailor will also undertake to inform the

Court if there is any change in the address of the

petitioner. (ii) That the bailor shall also state on affidavit
2

that he 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 the 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 and if he fails to do

so on two consecutive dates, his bail will be liable to be

cancelled.

(Anjana Prakash, J.)
Vikash/-