IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30509 of 2011
1. Bhannu Yadav son of Late Mohit Yadav
2. Vishwanath Yadav son of Bannu Yadav
3. Laljee Yadav son of Vishwanath Yadav
4. Sursati Devi wife of Vishwanath Yadav
5. Malu Yadav son of Narayan Yadav
Versus
The State Of Bihar
-----------
2. 12.10.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 341, 342, 323 and 498A/34 of
the Indian Penal Code.
Considering that the petitioners are the distant
relatives of the mother-in-law of the complainant, let the
petitioners above named be released on anticipatory bail in
the event of arrest or surrender before the learned court
below within a period of 12 weeks from today in connection
with Sathi P.S. case No.69 of 2011 on furnishing bail bonds of
Rs.10,000/- (Ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Bettiah, West Champaran, subject to the conditions as laid
down under Section 438(2) of the Code of Criminal Procedure
as also conditions (i) That one of the bailor 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
any change in address of the petitioners. (ii) That the
-2-
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 the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse, (iii) That the petitioners will
be well represented on each date if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )