High Court Patna High Court - Orders

Bhannu Yadav & Ors. vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Bhannu Yadav & Ors. vs The State Of Bihar on 12 October, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.30509 of 2011
                           1. Bhannu Yadav son of Late Mohit Yadav
                           2. Vishwanath Yadav son of Bannu Yadav
                           3. Laljee Yadav son of Vishwanath Yadav
                           4. Sursati Devi wife of Vishwanath Yadav
                           5. Malu Yadav son of Narayan Yadav
                                                     Versus
                                            The State Of Bihar
                                                   -----------

2. 12.10.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 341, 342, 323 and 498A/34 of

the Indian Penal Code.

Considering that the petitioners are the distant

relatives of the mother-in-law of the complainant, 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 12 weeks from today in connection

with Sathi P.S. case No.69 of 2011 on furnishing bail bonds of

Rs.10,000/- (Ten thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Bettiah, West Champaran, subject to the conditions as laid

down under Section 438(2) of the Code of Criminal Procedure

as also conditions (i) That one of the bailor 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 undertake to furnish information to the Court about

any change in address of the petitioners. (ii) That the
-2-

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, (iii) That the petitioners will

be well represented on each date if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

Narendra/                        ( Anjana Prakash, J. )