IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 29968 of 2011
1. Tajendra Yadav, S/o Late Yadubir Yadav.
2. Rajendra Yadav @ Rajendra Prasad Yadav, S/o Yadubir
Yadav.
3. Yogendra Yadav, S/o Late Yadubir Yadav.
4. Yugal Yadav, S/o Late Yadubir Yadav.
5. Ful Chand Yadav, S/o Late Munshi Yadav.
6. Raj Kishore Yadav, S/o Madan Yadav.
7. Jai Prakash Yadav, S/o Yamun Yadav.
Versus
The State of Bihar
--------------------
02. 12.10.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 447, 341, 323 and 504/34
of the Indian Penal Code and Section 3(x) of SC/ST Act.
Considering that for the same occurrence a
counter-version was given a little later and this
occurrence took place on account of election dispute, 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 four weeks from the date of
receipt of the order on furnishing bail bonds of Rs.
5,000/- (Five Thousand) each with two sureties of the like
amount each or any other surety as fixed by the Court to
the satisfaction of Chief Judicial Magistrate, Araria in
connection with Sonamani Godam (Kursakanta) P.S. Case
No. 50 of 2011 subject to the conditions as laid down
under Section 438(2) of the Code of Criminal Procedure
2
as also 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 also undertake
to inform the Court if there is 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 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 delays 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.)
Vikash/-