IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16874 of 2011
RAJA KUMAR GUPTA @ JITENDRA , Son of Saral Prasad
Gupta, resident of Village-Pani Tanki, Dhantolia, P.S.-Dehri,
District-Rohtas at Sasaram.
Versus
THE STATE OF BIHAR
-----------
2. 01.06.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is an accused in a case registered
under Section 379 of the Indian Penal Code.
The truck of the informant was stolen. Amar
Nath promised to search the truck. The informant paid
one and a half lakhs to Amar Nath. Recovery was also
made from the house of Amar Nath. The role assigned to
the petitioner is that his mobile was used in the
occurrence, on the basis of which he is also said to be
involved in the said occurrence. The petitioner is in
custody since 28.03.2011
Considering the aforesaid facts, let the petitioner
namely, Raja Kumar Gupta @ Jitendra be released on
bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Rohtas at
Sasaram in connection with Dehri (Town) P.S. Case No.
157 of 2011 subject to the following conditions.
(a) Both the bailors should be family members of
the petitioner;
2
(b) The attested photographs of the bailors
should be affixed on the bail bonds;
(c) The bailors will given an undertaking in
writing that they will be responsible for producing the
petitioner during the proceedings of the case;
(d) The petitioner shall remain physically present
before the Court below on each and every date fixed in
the case and on his absence even for a single date
without an explanation to the satisfaction of the Court
below, the Court below will be at liberty to take action not
only against the petitioner but also against the bailors.
Anand Kr. ( Sheema Ali Khan, J.)