High Court Patna High Court - Orders

Raja Prasad @ Raja Gope vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Raja Prasad @ Raja Gope vs The State Of Bihar on 16 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.10863 of 2011
                   Raja Prasad @ Raja Gope, S/o Late Ram Udit @ Udit Singh.
                                            Versus
                                      The State of Bihar
                                        ----------------

04. 16.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 447, 307 and 384/34 of the

Indian Penal Code.

The petitioner was refused bail by order dated

03.08.2010 since there was allegation against him of

having fired at the informant on the head. The petitioner

has renewed his prayer for bail on the ground that he is in

custody since 22.12.2009 and even though charges have

been framed not a single witness has been examined by

the prosecution. A report was called for from the Trial

Court which reveals that on 12.01.2011 charges were

framed against the accused persons but no witness has

turned up before the Court as yet.

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 2nd Additional Sessions Judge, Hilsa,

Nalanda in connection with S.Tr. No. 256 of 2010 arising
2

out of Hilsa P.S. Case No. 447 of 2009 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 son of the petitioner

namely Srikant Prasad. 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 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 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.

The Trial Court is directed to send a list of

witnesses fixing specific dates to the S.P. Nalanda along

with the copy of this order who will ensure the attendance

of the witnesses on the said dates so that there is no

further delay in trial.

Vikash/-                                (Anjana Prakash, J.)