IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.32499 of 2011
1. Sunil Kumar Yadav son of Shri Ramdeo Yadav,
2. Mahanti Yadav son of Shri Anant Lal Yadav
Both resident of village- Imamganj, Police Station-Raghopur, District-
Supaul &
3. Upendra Yadav son of Shri Radhe Yadav, resident of village-Dumariya,
P.S. Triveniganj, District- Supal ...Petitioners
Versus
The State Of Bihar ...OP
With
Cr. Misc. No. 32625 of 2011
1. Sanjay Yadav son of Ramji Yadav, &
2. Bhawanand Yadav son of Nagaru Yadav
Both resident of village- Imamganj, P.S. Raghopur, District-Supaul
...Petitioners
Versus
The State Of Bihar ...OP
With
Cr. Misc. No. 33089 of 2011
Ramchandra Yadav son of Shri Narayan Yadav, resident of village-Imamganj,
Police Station-Raghopur, District- Supaul ...Petitioner
Versus
The State Of Bihar ...OP
-----------
2/ 29.09.2011 Heard learned counsel for the petitioners, informant and
the State.
The petitioners seek bail in a case instituted for the
offence under sections 147, 148, 149, 323, 307, 380, 504 and 302 of
the Indian Penal Code.
Considering that forty four persons are named in the
First Information Report and there is no specific overt act alleged
against the petitioners and the petitioners have fair antecedent, let
the petitioners, above named, be released on bail on furnishing bail
bond of Rs.5,000/- (five thousand) each with two sureties of the like
2
amount each or any other surety to be fixed by the court below to
the satisfaction of the Sub-Divisional Judicial Magistrate, Birpur,
Supaul, in connection with Raghopur P.S. Case No.54 of 2011,
subject to the conditions (i) that one of the bailors will be a close
relative of the petitioners, who will give an affidavit giving
genealogy as to how he is related with the petitioners. The bailors
will undertake to furnish information to the court about any change
in the address of the petitioners, (ii) that the affidavit shall clearly
state that the petitioners are not accused in any other case and, if
they are, they shall not be released on bail, (iii) that the bailor shall
also state on affidavit that he will inform the court concerned if the
petitioners are implicated in any other case of similar nature after
their 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 petitioners will give an undertaking
that they will receive the police papers on the given date and be
present on date fixed for charge and if they fail to do so on two
given dates and delay the trial in any manner, their bail will be
liable to be cancelled for reasons of misuse, and (v) that the
petitioners will be well represented on each date and if they fail to
do so on two consecutive dates, their bail will be liable to be
cancelled.
JA/- (Anjana Prakash,J.)