IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23510 of 2010
RAGHAW YADAV @ RAGHAW CHAUDHRY, S/o Manager Chaudhary.
Versus
THE STATE OF BIHAR
-----------
03. 24.09.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 302 and 201/34 of the Indian
Penal Code.
The only material that has transpired against the
petitioner is that he was the person who had called the
deceased whereafter the deceased was found dead.
Considering that there is no motive for the
occurrence and the petitioner is in custody since
06.02.2010 and has no criminal antecedent, 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 as fixed by the
Court to the satisfaction of Chief Judicial Magistrate,
Gopalganj in connection with Yadapur P.S. Case No. 60 of
2009 subject to the following conditions:- (i) That one of
the bailors 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 also undertake to
inform the Court if there is any change in the address of
the petitioner. (ii) That the affidavit shall clearly state that
2
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 will be at liberty to initiate the
proceeding for cancellation of bail on the 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
and if he fails to do so on two consecutive dates, his bail
will be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-