High Court Patna High Court - Orders

Raja Ram Paswan vs The State Of Bihar on 7 September, 2011

Patna High Court – Orders
Raja Ram Paswan vs The State Of Bihar on 7 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             Cr.Misc. No.4969 of 2011
                        Raja Ram Paswan, son of Paras Paswan, village Bhariya, P.S. Harnaut
         (Telmar), district Nalanda.                                  .........Petitioner.
                                                          Versus
                         The State of Bihar.                           Opposite Party.
                                                   -----------

4. 07.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offences under Sections 452, 302/34 of the Indian Penal Code

and 27 of Arms Act.

The petitioner was refused bail by an order dated

04.02.2010 since he was one of the seven persons who is said to

have committed the murder of four persons. The petitioner has

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

since 01.12.2008. Even though summons was issued on

26.02.2010 not a single witness has been examined up till now.

A report was called for from the Trial Court about the present

stage of trial and it has reported that despite issue of warrants

not a single witness has been examined by a prosecution case.

Considering that the prosecution is not cooperating in

the matter, 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 Addl. Sessions Judge, F.T.C. V,

Nalanda in connection with Harnaut (Telmar) P.S. Case No.

22/2006 subject to the following conditions:- (i) That one of the

bailors will be a close relative of the petitioner who will give an
2

affidavit giving genealogy as to how he is related with the

petitioner and the other bailor shall be the uncle of the

petitioner. 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.

In view of the antecedents of the petitioner, the

petitioner is directed to appear before the Superintendent of

Police, Nalanda within fifteen days of his release with a copy of

this order and every two weeks thereafter for the next one year.

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.

Kamlesh                                (Anjana Prakash, J.)