High Court Patna High Court - Orders

Bipin Yadav vs The State Of Bihar on 24 June, 2010

Patna High Court – Orders
Bipin Yadav vs The State Of Bihar on 24 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13251 of 2010
                             BIPIN YADAV S/O LATE BHUMI YADAV
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

3. 24.6.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Section 395 of the Indian Penal Code.

It has been submitted that the petitioner is not named

in the first information report and later on certain witnesses

disclosed that the petitioner would be involved since he was seen

in the vicinity of the place of occurrence. It has further been

submitted that there has been no recovery from his possession.

In view of such, let the petitioner above named, who is

in custody since 13.1.2010, be released on bail on furnishing bail

bond of Rs.5,000/- (Five thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate, Katihar

in Korha P.S.case No.133 of 2005, subject to the conditions (i)

That one of the bailors shall be the mother/brother of the petitioner

and the other 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. The bailor will undertake to furnish information to the

court about any change in the address of the petitioner, (ii) 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
-2-

bail on the ground of misuse, (iii) 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 and (iv) 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.

In view of nature of allegations against the petitioner,

the petitioner is directed to appear before the Superintendent of

Police, Katihar within fifteen days of his release with a copy of this

order and thereafter every two weeks for the next nine months. The

conduct of the petitioner will be kept under watch in this period by

the S.P. concerned and if it is found wanting in any manner a

report shall be made to the court concerned by him to initiate a

proceeding for cancellation of bail for reasons of misuse of bail.

After reporting to the Superintendent of Police, a certificate will be

filed by the petitioner before the court concerned.

( Anjana Prakash, J. )

Narendra/