IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.33969 of 2011 Ramesh Kumar Yadav S/o Ram Karan Yadav Versus The State Of Bihar -----------
2. 15.10.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 364and 366/34 of the Indian Penal
Code.
Considering that the alleged victim does not allege
anything against the petitioner, 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 or any other surety to be fixed by the court concerned to
the satisfaction of learned C.J.M., Darbhanga in connection
with Keoti P.S. Case No.100 of 2011, subject to the conditions
(i) That one of the bailor 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 bailor will undertake to
furnish information to the Court about any change in address
of the petitioner. (ii) That the affidavit shall clearly state that
the petitioner is not an accused in any other case and if he is
he shall not be released on bail, (iii) That the bailor shall also
state on affidavit that he 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 below
-2-
will be at liberty to initiate the proceeding for cancellation of
bail on ground of misuse, (iv) 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, (v)
That the petitioner will be well represented on each date if he
fails to do so on two consecutive dates, his bail will be liable to
be cancelled.
Narendra/ ( Anjana Prakash, J. )