High Court Patna High Court - Orders

Bihari Yadav &Amp; Anr vs State Of Bihar on 20 July, 2010

Patna High Court – Orders
Bihari Yadav &Amp; Anr vs State Of Bihar on 20 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24987 of 2010
                  1. BIHARI YADAV
                  2. ANIRUDH YADAV, BOTH SONS OF ADALAT YADAV
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2. 20.7.2010 Heard learned Counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for the

offence under Sections 302, 307, 324, 120B of the Indian Penal

Code and 27 of the Arms Act.

The prosecution case is that the accused persons

surrounded the deceased and thereafter co-accused Adalat Yadav

is said to have fired at the deceased on the fore head and then the

petitioner Anirudh Yadav is said to have fired. However, the

postmortem examination report reveals only one injury on the fore

head which is specifically attributable to the co-accused Adalat

Yadav.

In view of such, let the petitioners above named, who

are in custody since 20.5.2009, 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 Additional Sessions

Judge IV, Begusarai in Sessions Trial No.251 of 2009 arising out of

Balia P.S.case No.222 of 2008, subject to the conditions (i) That

one of the bailors shall be the wife of the petitioners and the other

bailor will be a close relative of the petitioners who will give an

affidavit giving genealogy as to how he is related with the
-2-

petitioners. The bailor will undertake to furnish information to the

court about any change in the address of the petitioners, (ii) 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 and (iii) 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. )

Narendra/