High Court Patna High Court - Orders

Pradeep Yadav vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Pradeep Yadav vs The State Of Bihar on 12 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.32917 of 2011
                             Pradeep Yadav, son of Rajo Yadav
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

2. 12.10.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 341, 323 and 308 of the Indian

Penal Code.

Considering that the deceased died 18 days after

the occurrence and in the post mortem examination report the

Doctor has found the death due to intracranial haemorrhage,

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, Biharsharif, Nalanda, in connection with Manpur

P.S. Case No. 9 of 2011, subject to the following 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 also undertake to

inform the Court if there is any change in the address of the

petitioner. (ii) That the affidavit shall clearly state that the

petitioner is not an accused in any other case and if he is he

shall not be released on bail. (iii) 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
2

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. (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.)
S.Ali