IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30618 of 2011
1. Hira Yadav, son of Singhasan Yadav
2. Sukhal Yadav, son of Late Nathuni Yadav
Versus
The State Of Bihar
with
Cr.Misc. No.31055 of 2011
1. Rama Kant Yadav
2. Gulab Yadav
3. Bhukal Yadav
All sons of Raghuni Yadav
Versus
The State Of Bihar
-----------
2. 19.09.2011 Heard learned counsel for the petitioners, learned
counsel for the Informant and the State.
The petitioners seek bail in a case instituted for
the offence under Sections 147, 148, 149, 447, 504, 341, 323,
324, 307, 379, 448, 302 and 120(B) of the Indian Penal Code.
Considering that there is no specific overt act
alleged against the petitioners and they have fair antecedents,
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 amount each or any other surety to be
fixed by the court concerned to the satisfaction of Additional
Chief Judicial Magistrate, Bagaha, Distt. West Champaran, in
connection with Dhanha P.S. Case No. 36 of 2011 subject to
the following 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
bailor will undertake to furnish information to the court about
2
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. (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.
( Anjana Prakash, J.)
S.Ali