High Court Patna High Court - Orders

Ajay Yadv vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Ajay Yadv vs The State Of Bihar on 26 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                                 Cr.Misc. No.5708 of 2011

                 AJAY YADV S/O LATE KAPLESHWAR YADAV,
                 R/O VILLAGE-GALFARIA, P.S. BAKHTIYARPUR,
                 UNDER BALWAHAT POLICE OUTPOST, DISTRICT
                 SAHARSA.
                                              --PETITIONER
                                      Versus
                  THE STATE OF BIHAR         --OPP.PARTY

2   26.03.2011

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

In this case of double murder petitioner is not

named. However, his name, as submitted, appeared

during investigation along with two other co-accused Anil

Bhagat and Deoki Yadav who are enjoying the privilege

granted by a Bench of this Court in Cr.Misc. no.44147 of

2009 and Cr.Misc. no. 31982 of 2010.

Considering the facts and circumstances, the

petitioner, in the event of arrest or surrender within four

weeks from today, is directed to be enlarged on bail on

each of them furnishing bonds of Rs.10,000/- (Rupees ten

thousand) with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Saharsa in

Salkhua P.S. Case no. 131 of 2009, subject to the
conditions laid down in Section 438(2) of the Code of

Criminal Procedure with additional conditions that he shall

remain present before the court below on each and every

date till disposal of the case. If he fails to remain present

on two consecutive dates without any reasonable

explanation the privilege granted shall be deemed to be

cancelled.

AAhmad                       ( Akhilesh Chandra, J.)