High Court Patna High Court - Orders

Jabbar Nutt &Amp; Anr vs The State Of Bihar on 23 June, 2010

Patna High Court – Orders
Jabbar Nutt &Amp; Anr vs The State Of Bihar on 23 June, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.13469 of 2010
                 1. JABBAR NUTT, S/o Belash Nut.
                  2. Patarki Nutt, S/o Mahjid Nut.
                               Versus
                       THE STATE OF BIHAR
                              -----------

04. 23.06.2010 Heard learned counsel for the petitioners and

the State.

The petitioners seek bail in a case instituted

for the offences under Sections 395 and 397 of the

Indian Penal Code.

It has been submitted that the petitioners are

not named in the First Information Report but during

investigation some witnesses disclosed the complicity

of the petitioners as having been seen running away

from the place of occurrence on the night of the

occurrence. It has been submitted that had the

petitioners been in fact seen after the occurrence

their names would have been disclosed by the

informant in the First Information Report and it

being absent the whole story of identification appears

to be concocted.

Considering the same and also that there has

been no recovery from their possession, let the

petitioners, above named be released on bail on
2

furnishing bail bonds of Rs. 5,000/- (Five Thousand)

each with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Siwan in

connection with Mairwa P.S. Case No. 146 of 2009

subject to the following conditions:- (i) That one of the

bailors will be a close relative of the petitioners who

will give an affidavit giving genealogy as to how he is

related with the petitioners and the other bailor shall

be the wife of the petitioners. The bailor will also

undertake to inform the Court if there is any change

in the address of the petitioners. (ii) That the bailor

shall also state on affidavit that he will inform the

court concerned if the petitioners are implicated in

any other case of similar nature after their 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

petitioners will give an undertaking that they will

receive the police papers on the given date and be

present on date fixed for charge and if they fail to do

so on two given dates and delays the trial in any

manner, their bail will be liable to be cancelled for

reasons of misuse. (iv) That the petitioners will be well
3

represented on each date and if they fail to do so on

two consecutive dates, their bail will be liable to be

cancelled.

In view of the antecedents of the petitioners,

the petitioners are directed to appear before the

Supdt. of Police, Siwan within fifteen days of their

release with a copy of this order and thereafter every

two weeks for the next one year. The conduct of the

petitioners will be kept under watch in this period by

the S.P. 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 petitioners before the court concerned.

(Anjana Prakash, J.)
Vikash/-