High Court Patna High Court - Orders

Upendra Yadav vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Upendra Yadav vs The State Of Bihar on 28 July, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.19841 of 2011
        Upendra Yadav, son of Sakalu yadav @ Sakaldeo Yadav, resident of
        village - Shastri Nagar, P.S. - Bagaha (Pathkhauli), District - West
        Champaran.
                                                               --------- Petitioner.
                                      Versus
      The State Of Bihar                                     ----Opposite Party
                                    -----------

For the petitioner : Mr. Aslam Ansari, Adv.
For the State : Mr. Vijay Kumar Singh, APP
******

03. 28.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in

connection with Bagaha (Pathkhauli) P.S. Case No.

240/2010, for the offences under Sections 364/34 of

the Indian Penal Code, pending in the court of

Additional Chief Judicial Magistrate, Bagaha, West

Champaran.

The petitioner is one of the three named

accused in this case based on suspicion and other two

accused are enjoying the privilege of bail vide orders

dated 21.12.2010 passed in Cr. Misc. No. 41389/2010

(Nathuni Yadav on regular bail) and order dated

14.01.2011 passed in Cr. Misc. No. 1099/2011

(Saraswati Devi on Anticipatory bail).

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within

a period of four weeks, let the above-named petitioner
2

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties of

the like amount each to the satisfaction of Additional

Chief Judicial Magistrate, Bagaha, West Champaran,

in connection with Bagaha (Pathkhauli) P.S. Case No.

240/2010, subject to condition under section 438(2)

of the Code of Criminal Procedure, and additional

condition to attend the court regularly at least for two

years or till disposal of the case, whichever is earlier

and in the event of failure on two consecutive dates,

without any reasonable explanation, the privilege

granted shall be deemed to be cancelled.

Rajeev/                        ( Akhilesh Chandra, J.)