IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28725 of 2010
JEERA PASWAN @ RAVINDRA PASWAN, S/o Late Rameshwar Paswan.
Versus
THE STATE OF BIHAR
-----------
02. 25.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Section 302/34 of the Indian
Penal Code.
It has been submitted that the petitioner is
not named in the First Information Report and
subsequently, he was made accused on the
confessional statement of the co-accused Satya
Narain Mahto, who has already released on bail by
this Court.
In view of such, 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 Chief Judicial Magistrate,
Madhubani in connection with Babubarahi P.S. Case
No. 122 of 2007 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
2
to how he is related with 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
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 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.
(Anjana Prakash, J.)
Vikash/-