High Court Patna High Court - Orders

Suresh Yadav vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Suresh Yadav vs The State Of Bihar on 15 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.44260 of 2010
                     SURESH YADAV son of Jojan Yadav
                                   Versus
                          THE STATE OF BIHAR
                                  -----------

2/ 15.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 302 of the Indian Penal Code.

It has been submitted that the present case is not one

under section 304-B Indian Penal Code which would entail the

prosecution to raise a presumption against the in-laws of the

deceased and there is no material corroboration of the prosecution

case.

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 below to the satisfaction of the

Additional Sessions Judge-cum-Fast Track Court No. V, Banka, in

connection with Sessions Trial No.572 of 2010, 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. The bailors will undertake to furnish

information to the court about any change in the address of the

petitioner, (ii) 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
2

for reasons of misuse, and (iii) 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.)