High Court Patna High Court - Orders

Raju Paswan vs State Of Bihar on 25 November, 2010

Patna High Court – Orders
Raju Paswan vs State Of Bihar on 25 November, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.25853 of 2010
                   RAJU PASWAN, S/o Late Munilal Paswan.
                                   Versus
                            THE STATE OF BIHAR
                                  -----------

04. 25.11.2010 Supplementary-affidavit filed today be kept on record.

Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offences under Section 392 of the Indian Penal Code.

It has been submitted that the petitioner is not

named in the First Information Report and subsequently was

implicated on the basis of his own confession as well as the

confession of the co-accused.

Considering that there has been no recovery from his

possession nor has Test Identification Parade been held, 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 Chief Judicial Magistrate, Aurangabad in

connection with Daudnagar P.S. Case No. 143 of 2004 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 elder brother of the petitioner namely

Ram Pravesh Ram. 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
2

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 give an undertaking that he will receive

the police papers on the given date and be present on date fixed

for charge and if he fails to do so on two given dates and delays

the trial in any manner, his bail will be liable to be cancelled for

reasons of misuse. (iv) 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 Supdt. of Police,

Aurangabad within fifteen days of his release with a copy of this

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

conduct of the petitioner will be kept under watch in this period

by the S.P. 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.

(Anjana Prakash, J.)
Vikash/-