High Court Patna High Court - Orders

Ramanand Shukla &Amp; Ors vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Ramanand Shukla &Amp; Ors vs State Of Bihar on 2 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.21702 of 2010
               1. RAMANAND SHUKLA SON OF LATE HARIDEO SHUKLA
               2. SONU KUMAR SHUKLA
               3. VIKAS SHUKLA
                  BOTH SONS OF AJAY SHUKLA
                                    Versus
                              STATE OF BIHAR
                                         -----------

2. 02.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 392 and 411 of the

Indian Penal Code.

It has been submitted that it is highly

unlikely that father and sons together would commit

robbery.

Considering the same, let the petitioners,

above named, be released on bail on furnishing bail

bond of Rs. 5,000/- (five thousand) each with two

sureties of the like amount each to the satisfaction of

the Judicial Railway Magistrate, Gaya, in connection

with Sasaram Rail P.S. case no. 27/2010, subject to

the conditions, (i) That one of the bailors will be a

close relative of the petitioners, who will give an

affidavit giving genealogy as to how he is related with

the petitioners and the other bailor
-2-

shall be local since petitioner belongs to Patna. The

bailors will undertake to furnish information to the

court about any change in the address of the

petitioners, (ii) That the affidavit shall clearly state

that the petitioners are not an accused in any other

case and, if they are, they shall not be released on

bail, (iii) That the bailor shall also state on affidavit

that they will inform the court concerned if the

petitioners are 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 misuses, (iv) That the petitioners will give an

undertaking that they will receive the police papers

on the given date and be present on date fixed for

charge and if they fail to do so on two given dates

and delays and trial in any manner, their bail will be

liable to be cancelled for reasons of misuse.

Fahad.                         ( Anjana Prakash, J. )