IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20590 of 2010
LAXMAN YADAV s/o Vijay Yadav
Versus
STATE OF BIHAR
-----------
2/ 17.06.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 420, 379/34 of the Indian Penal Code.
It has been submitted that when the petitioner was
arrested with stolen motor cycle, for which Kankarbagh P.S. Case No.
100 of 2008 was instituted, the petitioner was remanded in the present
case. It has also been submitted that the petitioner is accused only in
the present case and in Kankarbagh P.S. Case No. 100 of 2008, which
fact will be verified by the Magistrate before releasing the petitioner
on bail.
In view of such, 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 the
Additional Chief Judicial Magistrate, Patna City, in connection with
Alamganj P.S. Case No. 315 of 2007,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 bailors will undertake to furnish information to the
court about any change in the address of the petitioner, (ii) That the
bailors shall also state on affidavit that they 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
-2-
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 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.
JA/- (Anjana Prakash, J.)