High Court Patna High Court - Orders

Shiv Pujan Rai & Anr. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Shiv Pujan Rai & Anr. vs The State Of Bihar on 8 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.29091 of 2011
                  1. Shiv Pujan Rai son of late Dharmdeo Rai
                  2. Harender Mahto son of late Shivanan Mahto
                                                Versus
                                      The State Of Bihar
                                              -----------

2. 8.9.2011 Heard learned Counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under Sections 25(1-B)A, 26, 35 of the Arms Act.

Considering that the petitioners are in custody

since 16.4.2011 for recovery of arms, let the petitioners 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 C.J.M., East Champaran, Motihari

in connection with Darpa P.S. Case No.15 of 2011, subject to

the conditions (i) That one of the bailor shall be the brother of

the petitioners and the other bailor will be a close relative of

the petitioners who will give an affidavit giving genealogy as

to how he is related with the petitioners. The bailor will

undertake to furnish information to the Court about any

change in address of the petitioners. (ii) That the bailor shall

also state on affidavit that he will inform the court concerned if

the petitioners is implicated in any other case of similar nature

after their release in the present case and thereafter the court

below will be at liberty to initiate the proceeding for
-2-

cancellation of bail on ground of misuse, (iii) 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 the trial in any manner, their bail will be liable to be

cancelled for reasons of misuse, (iv) That the petitioners will

be well represented on each date if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

In view of the nature of allegations, the petitioners

are directed to appear before the Superintendent of Police,

East Champaran at Motihari within fifteen days of their release

with a copy of this order and every two weeks thereafter for

the next nine months. The conduct of the petitioners will be

kept under watch in this period by the superintendent of Police

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 petitioners before the court

concerned.

Learned Counsel for the petitioners submits that the

petitioners have been implicated repeatedly at the instance of

the local police who is hostile to the petitioners and seeks

protection of a person well reputed doing social service in the

area. Under the circumstances, the petitioners are directed to
-3-

appear before the Head Priest of local Temple, Motihari within

fifteen days of their release and file a certificate about the

same in the Court. On filing of the certificate the petitioner will

be granted provisional bail for a period of six months. In case,

the petitioners do not file a certificate about their reporting to

the Head Priest within two weeks of their release from jail

custody, they shall be noticed for cancellation of bail. During

six months the petitioners are expected to engage themselves

in fruitful activities under the guidance of the Head Priest,

local Temple, Motihari and at the end of six months they will

file a certificate of their conduct in the court below issued by

the Head Priest. If the certificate granted to the petitioners is

found satisfactory, the court below will confirm the provisional

bail granted to the petitioners and in case it is not, the

petitioners will be taken into custody.

Narendra/                        ( Anjana Prakash, J. )