High Court Patna High Court - Orders

Jaiprakash Vishwakarma vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Jaiprakash Vishwakarma vs State Of Bihar on 25 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.18773 of 2010
                  JAIPRAKASH     VISHWAKARMA,         SON OF SARYU
                  VISHWAKARMA, RESIDENT OF VILLAGE CHOURAHI, P.S.
                  HASPURA, DISTRICT AURANGABAD. - PETITIONER.
                                        Versus
                              STATE OF BIHAR--OPP. PARTY.
                                         with
                              Cr.Misc. No.21089 of 2010
                  PINTU KUMAR VISHWAKARMA SON OF ROHAN
                  VISHWAKARMA, RESIDENT OF VILLAGE KARMAHI, P.S.
                  DAUDNAGAR, DISTRICT AURANGABAD (BIHAR) -
                  PETITIONER.
                                        Versus
                         THE STATE OF BIHAR--OPP. PARTY.
                                          -----------

5/ 25-08-2010 Both these cases arise out of the same P.S.

case and as such they have been heard together and

are being disposed of by this common order.

The petitioners in both cases have been

arrayed in the category of accused in a criminal

prosecution registered under section 392 of the Indian

Penal Code.

It is submitted that the petitioners are not

named in the F.I.R. Though the petitioners are in

judicial custody since last week of January, 2010 but

till date they have not been put on T.I.Parade. It is

contended that the looted money has not been

recovered either from the house or from the possession

of the petitioners. Only material against petitioners is

that one allegedly stolen SIM Card was found used in

mobile set of the petitioner- Jai Prakash Vishwakarma.

From the electronic shop of petitioner Pintu Kumar
2

Vishwakarma allegedly looted mobile set was recovered,

but the seized articles have not been put on T.I.Parade.

It has been specifically stated by the petitioners that

they are men of fair antecedent and there is no criminal

history against them and save and except the present

case they are not accused in any other criminal case.

The petitioners were arrested in the last week of

January, 2010.

Be that as it may, in the facts and

circumstance the above named petitioners are directed

to be enlarged on bail on furnishing bail bonds of Rs.

10,000/- each with two sureties of the like amount each

to the satisfaction of SDJM, Daudnagar, District

Aurangabad in Obra P.S. Case No. 182 of 2009 subject

to the conditions that :

(A) one of the bailors must be government

servant or close family members of the

petitioners, who will file an affidavit in

the court below showing his/her

relationship with the petitioners,

(B) if the petitioners are found involved in

same and similar nature of cases in

future, then in that case the

informant/ prosecution shall be at

liberty to file a petition for cancellation
3

of the bail of the petitioners, and if

such a petition is filed, the court below

would be obliged to dispose of the same

in accordance with law after giving

opportunity of hearing to all concerned

and

(C) the petitioners shall make regular

pairvi in the court below in the present

case either by appearing themselves in

person or through representation by

their lawyer on each and every dates,

and if on two consecutive dates

petitioners fail to make pairvi, then the

court below shall be at liberty to cancel

the bail bonds of the petitioners.

( Birendra Prasad Verma, J.)
BTiwary/