High Court Patna High Court - Orders

Hari Pandit vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Hari Pandit vs The State Of Bihar on 2 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.24482 of 2011
                         Hari Pandit son of Late Asharfi Pandit
                                        Versus
                                  The State Of Bihar
                                       -----------

2/ 02.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 457 and 380 of the Indian Penal Code.

Considering that the petitioner is in custody since

03.02.2010 and neither any recovery was made from his possession

nor has he been put on test identification parade, let the petitioner,

above named, be released on provisional 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 below to

the satisfaction of the Chief Judicial Magistrate, Motihari, in

connection with Motihari Town P.S. Case No.426 of 1990, subject

to the 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 another bailor shall be Lakshmi

Devi, the wife of the petitioner. The bailors will undertake to furnish

information to the court about any change in the 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 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
2

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,

and (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.

Learned counsel for the petitioner submits that he has

been implicated at the instance of the local police, who is hostile to

the petitioner, and seeks protection of a person well reputed doing

social service in the area. Under the circumstances, the petitioner is

directed to appear before the Head Priest of Local Temple situated

at the gate of the Court, within fifteen days of his release from jail

custody on provisional bail for a period of six months and file a

certificate about the same in the court within the stipulated time. In

case, the petitioner fails to file certificate about reporting to the

Head Priest within two weeks of his release from jail custody,

notice shall be sent to him for cancellation of bail. During the

period of six months, the petitioner is expected to engage himself in

fruitful activities under the guidance of the Head Priest of Local

Temple and at the end of the six months, the petitioner will be

required to file a certificate of his conduct in the court below

granted by the Head Priest. If the certificate granted to the

petitioner is found satisfactory, the court below will confirm the

provisional bail granted to the petitioner or else will issue notice for

cancellation of bail.

JA/-                                            (Anjana Prakash,J.)