High Court Patna High Court - Orders

Raja Sahni @ Gunjba @ Gunja vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Raja Sahni @ Gunjba @ Gunja vs The State Of Bihar on 22 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21627 of 2011
                 Raja Sahni @ Gunjba @ Gunja son of Ram Sewak Sahni,
                 Resident of village Khagariya Baluahi Bus Stand, P.S. Khagaria
                 District Khagariya                            ........Petitioner
                                            Versus
                 The State of Bihar                  .................Opposite Party.
                                            -----------

2 22.07.2011 Heard.

In a criminal prosecution registered under sections

302, 394/34 of the Indian Penal Code as also under section 27 of

the Arms Act, petitioner is not named in the first information

report as an accused.

It is submitted that petitioner’s complicity in the

crime in question is attributed merely on the basis of

confessional statement of co-accused persons recorded by the

police. It is also submitted that even in the alleged confessional

statement recorded by the police specific allegation for

committing the crime of murder has not been attributed against

the petitioner. Learned counsel for the petitioner further submits

that petitioner was forwarded by the police in the present case on

13.12.2006.

Be that as it may, in the facts and circumstances of

the case, the above named petitioner is directed to be released on

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

two sureties of like amount each to the satisfaction of

Additional District Judge-IV , Patna in connection with S.T. No.

787/08 arising out of S.K. Puri P.S. Case No.178/06 subject to

the conditions:

2

(a) That one of the bailors must be Govt. servant or

close family member of the petitioner who will file an affidavit

in the court below showing his/her relationship with the

petitioner.

(b) If the petitioner is found involved in same and

similar nature of cases in future, then in that case the

informant/prosecution shall be at liberty to file a petition for

cancellation of the bail of the petitioner, and if such a petition is

filed, the court below would be obliged to dispose of the same in

accordance with law after giving opportunity of hearing to all

concerned.

(c) The petitioner shall make regular pairvi in the

court below in the present case either by appearing himself in

person or through representation by his lawyer on each and

every dates, and if on two consecutive dates petitioner fails to

make pairvi, then the court below shall be at liberty to cancel

the bail bond of the petitioner.

( Birendra Prasad Verma, J.)
Rahman/