IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25626 of 2010
SURESH YADAV, SON OF SRI CHETU YADAV
Versus
STATE OF BIHAR
-----------
2. 29.07.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 147, 148, 149, 307 and 302 of the
Indian Penal Code.
Considering the relationship between the parties as
also that there is general allegation of assault against all the
accused persons and the occurrence took place on account of
land dispute, 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 Chief
Judicial Magistrate, Gaya, in Magadh University P.S. Case No.
35 of 2004 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 undertake to furnish information to the
court about any change in 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 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
2
and delays the trial in any manner, his bail will be liable to be
cancelled for reasons 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