IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25415 of 2011
Ravindra Mohan Prasad @ Ravindra Mohan Krishna son of Late Purendra
Prasad
Versus
The State Of Bihar
-----------
3. 29.8.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 394, 302/34 of the Indian Penal Code
and 27 of the Arms Act.
The petitioner has been implicated on the basis of
the confessional statement of the co-accused, wherein he
stated that he used to sell looted jewellery to the shop of the
petitioner, but there has been no recovery from his
possession. The specific assertion is that the petitioner has
fair antecedents.
In view of such, 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 learned Additional Chief Judicial Magistrate,
Patna City in connection with Alamganj P.S. Case No.161 of
2011, subject to the conditions (i) That one of the bailor shall
be Subodh Kumar Gupta, elder brother of the petitioner and
the other bailor will be a close relative of the petitioner who
will give an affidavit giving genealogy as to how he is related
-2-
with the petitioner. The bailor will undertake to furnish
information to the Court about any change in 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 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 ground of misuse, (iv) 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, (v)
That the petitioner will be well represented on each date if he
fails to do so on two consecutive dates, his bail will be liable to
be cancelled.
Narendra/ ( Anjana Prakash, J. )