IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23458 of 2010
RAM PRAVESH CHOUHAN son of Kedar Chouhan
Versus
STATE OF BIHAR
-----------
3/ 26.10.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 341, 323, 324, 376, 511, 354 of the Indian
Penal Code.
Considering that the petitioner for misuse of privilege of
bail for about five years has remained in custody since 10.5.2010, 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 to be fixed by the court concerned
to the satisfaction of the Additional Sessions Judge-cum- Fast Track
Court No. IV, Nawada, in connection with Roh P.S. case no.07 of
2001 (Sessions Trial No. No.167 of 2001/ 62 of 2004),subject to the
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 father
of the petitioner. The bailors will undertake to furnish information to
the court about any change in the address of the petitioner, (ii) That
the affidavit shall clearly state that the petitioner is not an accused in
any other case and, if he is, he shall not be released on bail, (iii) That
the bailors shall also state on affidavit that they 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
-2-
below will be at liberty to initiate the proceeding for cancellation of
bail on the ground 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.
JA/- (Anjana Prakash, J.)