IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27539 of 2010
RAM ISHWAR YADAV SON OF LATE DHANESHWAR YADAV
Versus
STATE OF BIHAR
-----------
2. 16.8.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Section 3 of the R.P. (U.P.) Act.
Considering that the petitioner is in custody since
9.6.2010 and there is no other case of similar nature pending
against him, which fact will be verified by the Magistrate concerned
before releasing the petitioner on bail, 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 to the
satisfaction of Railway Judicial Magistrate, Gaya in connection with
R.P.F. Post Jehanabad P.S.case No.1 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 bailor will undertake to furnish
information to the court about any change in the 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 the 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
-2-
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 and (iv) 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.
( Anjana Prakash, J. )
Narendra/