High Court Patna High Court - Orders

Chhatri Yadav vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Chhatri Yadav vs The State Of Bihar on 25 March, 2011
                  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.)