IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25032 of 2010
SANJEET YADAV @ JHABAR YADAV @ JHHABAR YADAV SON OF SHRI
RAM PRABESH SINGH
Versus
STATE OF BIHAR
-----------
2. 26.8.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 399 and 402 of the Indian Penal Code.
It has been submitted that the petitioner is in custody
since 19.7.2008 and there is no recovery from his conscious
possession.
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 6th
Addl. Sessions Judge, Rohtas in Sessions Trial No.34 of 2009
arising out of Dehari (Indrapuri) P.S.case no.104 of 2008, subject
to the conditions (i) That one of the bailors shall be the
father/brother 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, (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 the
ground of misuse and (iii) that the petitioner will be well
-2-
represented on each date and if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
The petitioner will report to the Superintendent of
Police, Rohtas at Sasaram with a copy of the present order within
15 days of his release from jail custody. He shall attend the office
of the Superintendent of Police, Rohtas at Sasaram every two
weeks and his conduct will be kept under watch for the next nine
months and if it is found wanting in any manner a report will be
made by the Superintendent of Police to the court concerned.
Thereafter if the court receives any adverse report, it will proceed in
the manner prescribed for cancellation of bail.
( Anjana Prakash, J. )
Narendra/