IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21774 of 2010
ANIL YADAV S/O LATE DHANESHWARI YADAV
VERSUS
STATE OF BIHAR
With
Cr.Misc. No.21782 of 2010
1. VAKIL YADAV @ WAKIL YADAV S/O BINDESHWARI YADAV
2. SUSHIL YADAV S/O BINDESHWARI YADAV
3. SUNIL YADAV S/O DHANESHWAR YADAV
VERSUS
STATE OF BIHAR
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 448, 147, 148, 149, 323,
324, 307 and 504 of the Indian Penal Code.
It has been submitted that as per the
prosecution case, it was one Bindeshwari Yadav who
assaulted the deceased on account of which he died and
one Lalan Yadav assaulted the informant and his
mother.
In view of such, let the petitioners, who are in
custody since 5.4.2010 and have no criminal
antecedents, be released on bail on furnishing bail bond
of Rs. 5,000/- (five thousand) each with two sureties of
the like amount each to the satisfaction of the learned
Chief Judicial Magistrate, Araria, in connection with
Bhargama P.S. case no. 16/2010, subject to the
conditions, (i) That one of the bailors will be a close
2
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 an 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 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
misuses, (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 delays
and trial in any manner, their bail will be liable to be
cancelled for reasons of misuse.
Fahad. ( Anjana Prakash, J. )