High Court Patna High Court - Orders

Gore Lal Chauhan @ Gore Chauhan @ … vs The State Of Bihar & Anr. on 18 August, 2011

Patna High Court – Orders
Gore Lal Chauhan @ Gore Chauhan @ … vs The State Of Bihar & Anr. on 18 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.14968 of 2011
                   Gore Lal Chauhan @ Gore Chauhan @ Kuda Chauhan, S/o
                                   Late Nageshwar Chauhan.
                                              Versus
                                     1. The State of Bihar.
                                     2. The Union of India.
                                        --------------------

03. 18.08.2011 Supplementary-affidavit filed today be kept on

record.

Heard learned counsel for the petitioner, State

and the Union of India.

The petitioner seeks bail in a case instituted for

the offences under Section 413 of the Indian Penal Code

and Sections 20 and 22 of the N.D.P.S. Act.

The petitioner was refused bail by order dated

23.09.2010 since 51 Kgs. of ganja was recovered from the

room where the petitioner was present along with other

co-accused persons.

The petitioner has renewed his prayer for bail on

the ground that the trial is pending as also that he is not

accused in any other case and in fact the co-accused who

was arrested along with the petitioner from the same room

is involved in the business of ganja which is evident from

another case which has been instituted under the

provisions of NDPS Act. The report of the Trial Court

reveals that the two co-accused persons who are on bail

have delayed the trial and the delay was not attributable

to the petitioner.

2

Considering this fact as also that he has fair

antecedents, 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-II, Patna in connection with

Special P.S. Case No. 77 of 2009 arising out of Fatuha

P.S. Case No. 463/2009 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 sister of the petitioner namely

Ranjan Devi. The bailor will also undertake to inform the

Court if there is any change in the address of the

petitioner. (ii) That the affidavit shall clearly state that the

petitioner is not an accused in any other case and if he is

he shall not be released on bail. (iii) That the bailor shall

also state on affidavit 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. (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.
3

The Trial Court is directed to send a list of

witnesses fixing specific dates to the S.P. Patna 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.

From henceforth the Trial Court will make out a

trial plan in consultation with the APP and defence Lawyer

and issue summons simultaneously to all the witnesses

instead of sending it one after the other thus delaying the

trial.

(Anjana Prakash, J.)
Vikash/-