High Court Patna High Court - Orders

Navalesh Yadav @ Nozal Kumar vs The State Of Bihar on 2 November, 2010

Patna High Court – Orders
Navalesh Yadav @ Nozal Kumar vs The State Of Bihar on 2 November, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CR. REV. No.1193 of 2010
                     NAVALESH YADAV @ NOZAL KUMAR S/O KARMAN YADAV
                                                      Versus
                                           THE STATE OF BIHAR
For the Petitioner   : Mr. Krishna Mohan, Advocate.
For the State        : Mr. Jharkhandi Upadhyay, APP
                                                    -----------

04 02.11.2010 A supplementary affidavit has been filed on behalf

of the petitioner which is taken on record. The affidavit has been

sworn by the father of the petitioner. This is what has been stated

in paragraph no.4:-

“4. That, I further undertake
that I will not allow the petitioner to come
in association with any of the co-accused
persons in the present case at any point of
time or to any person having questionable
character.”

It is contended that going by the contents of the

F.I.R. participation by the petitioner in the alleged crime is not

possible as he was assessed close to 10 years of age on the

alleged date of occurrence. A report from the concerned

Probation Officer was called for which has been forwarded to

this Court and is placed at Flag-A. Perused the report. It appears

that petitioner has been found to be a regular student of Class-

VI.

Considering all these aspects of the matter,

Petitioner, named above, is directed to be released on bail on

furnishing bail bond(s) of Rs. 10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of the

Juvenile Justice Board, Banka in connection with Belhar P.S.
2

Case no. 133 of 2008 subject to following conditions:-

(i) One of the bailors shall be his father. It shall

be the duty of the father to keep vigil on the

petitioner and produce him before the Court

as and when required. In case of default in

such appearance before the Court on any date

without any compelling satisfactory reasons,

the trial Court shall have liberty to cancel the

bail bond(s) of the petitioner.

(ii) During the subsistency of the bail, if the

petitioner is found indulged in any other

criminal case, the same shall be treated as a

breach of the condition entailing cancellation

of bail.

Sym                                            ( Kishore K. Mandal, J.)