High Court Patna High Court - Orders

Vinod Ram vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Vinod Ram vs The State Of Bihar on 8 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.29128 of 2011
                                    Vinod Ram son of Birju Ram
                                                Versus
                                        The State Of Bihar
                                              -----------

2. 8.9.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Section 392 of the Indian Penal Code.

Considering that the petitioner’s name transpired

in the confessional statement of the co-accused but there has

been no recovery from his possession nor has he been put on

Test Identification Parade, 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 Chief Judicial Magistrate, Vaishali at

Hajipur in connection with Mahua P.S. Case No.569 of 2010,

subject to the conditions (i) That one of the bailor shall be the

father-in-law 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 with the petitioner. The

bailor will undertake to furnish information to the Court about

any change in address of the petitioner. (ii) 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
-2-

thereafter the court below will be at liberty to initiate the

proceeding for cancellation of bail on 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, (iv) 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.

Learned Counsel for the petitioner submits that the

petitioner has been implicated repeatedly at the instance of

the local police who is hostile to the petitioner and seeks

protection of a person well reputed doing social service in the

area. Under the circumstances, the petitioner is directed to

appear before the Head Priest of local Temple, Vaishali within

fifteen days of his 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 petitioner does not file a certificate about his reporting to

the Head Priest within two weeks of his release from jail

custody, he shall be noticed for cancellation of bail. During six

months the petitioner is expected to engage himself in fruitful

activities under the guidance of the Head Priest, local Temple,

Vaishali and at the end of six months he will file a certificate of

his conduct in the court below issued by the Head Priest. If
-3-

the certificate granted to the petitioner is found satisfactory,

the court below will confirm the provisional bail granted to the

petitioner and in case it is not, the petitioner will be taken into

custody.

Narendra/                        ( Anjana Prakash, J. )