IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8388 of 2011
PARMANAND THAKUR @ PARO THAKUR, S/o Jagan Thakur.
Versus
THE STATE OF BIHAR
-----------
02. 23.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offences under Section 387 of the Indian Penal Code, Section
17 of C.L.A. Act and 10, 13 and 16 of U.A.P. Act.
It has been submitted on behalf of the petitioner that
the petitioner was allegedly arrested with incriminating posters
on account of which he has been implicated in the present case
and he is accused in only one other case.
Considering the same, 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, Lakhisarai in
connection with Piribazar P.S. Case No. 48 of 2010 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 to how he is related with the petitioner and the
other bailor shall be the sister of the petitioner namely Parvati
Devi. The bailor will also undertake to inform the Court if there
is any change in the address of the petitioner. (ii) 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
2
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 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. (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.
In view of nature of offence, the petitioner is directed
to appear before the Superintendent of Police, Lakhisarai
within fifteen days of his release with a copy of this order and
every two weeks thereafter for the next nine months. The
conduct of the petitioner will be kept under watch in this
period by the superintendent of Police 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
petitioner before the court concerned.
The fact that the petitioner is accused in only one
other case will be verified by the Magistrate concerned before
releasing the petitioner on bail.
(Anjana Prakash, J.)
Vikash/-