High Court Patna High Court - Orders

Gyan Chand Ram vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Gyan Chand Ram vs The State Of Bihar on 23 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.27393 of 2011
                   1. Gyan Chand Ram, S/o Jita Ram, R/o Vill.-Bhelma, P.S.-Kudra,
                                           Dist.-Bhabhua
                                                Versus
                                        1. The State of Bihar
                                           ------------------

02. 23.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offences under Section 395 of the Indian Penal Code.

Considering that the petitioner is in custody since

22.08.2009 on the basis of confessional statement of the co-

accused but neither has he been put on test identification

parade nor has any recovery been made from his possession,

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 Sessions Judge, F.T.C.-V,

Kaimur at Bhabhua in connection with S.Tr. No. 1/10/1/10

arising out of Mohania P.S. Case No. 131 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 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
2

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.

In view of the antecedents of the petitioner, the

petitioner is directed to appear before the Superintendent of

Police, Kaimur 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 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.

(Anjana Prakash, J.)
Vikash/-