High Court Patna High Court - Orders

Sarbin Yadav @ Sharbin Yadav @ … vs The State Of Bihar on 21 December, 2010

Patna High Court – Orders
Sarbin Yadav @ Sharbin Yadav @ … vs The State Of Bihar on 21 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.28985 of 2010
         SARBIN YADAV @ SHARBIN YADAV @ SHARABINI YADAV S/O LATE
                        KAMLESHWARI YADAV
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

3. 21.12.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/s.302/34 of the Indian Penal Code and 27 of the

Arms Act.

The petitioner was allowed bail by an order dated

4.12.2009 vide Cr.Misc.No.41943 of 2009 on condition that

an affidavit would be filed on his behalf that the petitioner

was not an accused in any other case. However, since the

petitioner was an accused in four other cases instituted

subsequent to the present case the petitioner was not

released on bail.

Considering that earlier on merits the petitioner had

been allowed bail as also that he is medically unfit, 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 Chief Judicial

Magistrate, Munger in Muffasil P.S. case No.180 of 2005,

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

the mother of the petitioner and the other bailor will be a

close relative of the petitioner who will give an affidavit
2

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

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.

Narendra/                          ( Anjana Prakash, J. )