IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8667 of 2011
CHHATRI YADAV S/O RAMESHWAR YADAV
Versus
THE STATE OF BIHAR
-----------
2. 25.03.2011 Heard learned counsel for the petitioner and
the state.
The petitioner seeks bail in a case instituted
for the offence under Sections
341,323,307,427,504/34 of the Indian Penal Code.
Considering that the occurrence took place in
the midst of an altercation and the petitioner has fair
antecedents, 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 Chief Judicial
Magistrate, Khagaria in connection with Alauli P.S.
Case No. 138/2010, 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 and the other bailors shall
be the cousin brother of the petitioner namely
Rabindra Yadav. The bailor will undertake to furnish
information to the Court about any change in address
2
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 bailors shall also state on affidavit that they 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 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.
Fahad. ( Anjana Prakash, J.)