High Court Patna High Court - Orders

Yuvraj Kumar @ Yuvraj Singh vs State Of Bihar on 2 February, 2011

Patna High Court – Orders
Yuvraj Kumar @ Yuvraj Singh vs State Of Bihar on 2 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.34609 of 2010
                YUVRAJ KUMAR @ YUVRAJ SINGH S/O SRI RAMANUJ SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3. 2.2.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 363, 365, 120B/34 and 364A

I.P.C.

The petitioner was refused bail by an order dated

3.12.2009 vide Cr.Misc.No.28201 of 2009 on the ground

that the informant and his wife had stated that the petitioner

was demanding ransom for release of their son. However,

when these witnesses were examined during trial they did

not support this fact and, therefore, the petitioner has

renewed his prayer for bail.

Considering the same, 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 Sri T.P.Singh, 4th Addl. Dist. & Sessions

Judge, Begusarai in S.Tr.No.289 of 2009 arising out of

Begusarai Town P.S. case No.413 of 2008, subject to the

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

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

the petitioner who will give an affidavit giving genealogy as
2

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 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 be well represented on each date if he fails to

do so on two consecutive dates, his bail will be liable to be

cancelled.

In view of the nature of allegations, the petitioner is

directed to appear before the Superintendent of Police,

Begusarai within fifteen days of his release with a copy of

this order and every two weeks thereafter for the next six

months. The conduct of the petitioner 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 petitioner before the court

concerned.

Narendra/                           ( Anjana Prakash, J. )