High Court Patna High Court - Orders

Sanjeet Paswan @ Kariya vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Sanjeet Paswan @ Kariya vs The State Of Bihar on 22 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.31406 of 2011
                    Sanjeet Paswan @ Kariya son of late Jagdish Paswan
                                          Versus
                                    The State Of Bihar
                                         -----------

2/ 22.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under section 394 of the Indian Penal Code.

It has been submitted that the petitioner is not named in

the First Information Report nor has he been put on test

identification parade and there has been no recovery from his

possession. Further submission is that there is no other case of

dacoity pending against him.

Considering the aforesaid, 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 below to the satisfaction of the

Chief Judicial Magistrate, Begusarai, in connection with Balia P.S.

Case No.95 of 2011, 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 another bailor shall be the wife 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 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 below will be at liberty to
2

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, and (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.)