High Court Patna High Court - Orders

Pradeep Kumar vs State Of Bihar on 20 April, 2011

Patna High Court – Orders
Pradeep Kumar vs State Of Bihar on 20 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CR. REV. No.1128 of 2010
     PRADEEP KUMAR, S/O- ANIL PRASAD, R/O- VILLAGE GANPAT BIGHA,
    P.S.- HILSA, DISTRICT- NALANDA UNDER THE GUARDIANSHIP OF FATHER
    ANIL PRASAD.
                                                Versus
                                      THE STATE OF BIHAR
          For the petitioner : Mr. Ajay Kumar Thakur, Advocate
          For the State      : Mr. Ansarul Haque, APP.
                                              -----------

3 20.04.2011 Heard learned counsel for the petitioner and the

State.

Petitioner is juvenile in conflict with law and facing

charge/accusation punishable under diverse sections of Indian

Penal Code including Sections 302 and 201 IPC. An F.I.R. was

lodged against unknown. In course of investigation, certain

incriminating materials were collected against the petitioner

leading to filing of charge-sheet.

It is contended that the petitioner is in Remand

Home since 18.2.2010. The father of the petitioner has affirmed

the present affidavit filed along with the application and has

taken upon himself responsibility to ensure that the petitioner, if

released on bail, will be taken full care of by him.

A report from the concerned District Probation

Officer was called for which is placed at Flag-A. The Probation

Officer having made detail verifications about the petitioner and

his family did not find any criminal history or activities against

the petitioner. It is seen therefrom that the father of the

petitioner is earning his livelihood by private tuition and is

ready and wiling to ensure that the petitioner does not fall in the
2

company of bad elements.

Having considered the submissions advanced on

behalf of the parties and after considering the materials on

record including the impugned order and the report at Flag-A,

this Court is persuaded to direct release of the petitioner on bail

on furnishing bail bonds of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction of

learned Juvenile Justice Board, Biharsharif at Nalanda in

connection with Juvenile Justice Board Case No. 34 of 2010

subject to the following conditions:

(i) One of the bailors shall be father of the

petitioner.

(ii) It shall be the duty of the father to monitor

conduct of his son and to produce him before the

Court as and when directed therefor. In case of

default in such production, the Trial Court shall be

at liberty to cancel the bail bonds of the petitioner.

(iii) During the subsistency of the present

privilege of bail, if it is found that the petitioner is

found involved in any other criminal case, the

same shall be treated as a breach of condition of

bail entailing cancellation.

( Kishore K. Mandal, J)
pkj