High Court Patna High Court - Orders

Chhoti Yadav vs State Of Bihar on 5 July, 2010

Patna High Court – Orders
Chhoti Yadav vs State Of Bihar on 5 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.13733 of 2010
             AMIT KUMAR S/O MAHENDRA PRASAD SINGH
                                 Versus
                        THE STATE OF BIHAR
                                   with
                       Cr.Misc. No.18631 of 2010
                 CHHOTI YADAV S/O ETWARI YADAV
                                 Versus
                          STATE OF BIHAR
                                -----------

3. 05.7.2010 Heard learned counsel for the petitioners and

the State.

The petitioners seek bail in a case instituted

for the offence under Sections 379, 411, 120 B, 427,

34 of the Indian Penal Code, 15, 16, 20 of U.P.A. Act,

17 C.L.S. Act, 27 Arms Act 4/23 Petroleum Act and

3/4 Public Property Act.

The prosecution case is that on secret

information that diesel was being stolen from I.O.C.

pipe line, a raid was conducted and the petitioners

were arrested under suspicious circumstances.

Considering that the petitioners are in

custody since 7.2.2010 and under take not to

indulge any similar activities, let the petitioners,

above named, be released on bail on furnishing bail

bond of Rs. 5,000/- (five thousand) each with two

sureties of the like amount each to the satisfaction of
-2-

the learned Chief Judicial Magistrate, Jamui, in

connection with Jhajha P.S. case no. 39/2010, C.R.

No. 214/2010, subject to the conditions, (i) That one

of the bailors will be a close relative of the

petitioners, who will give an affidavit giving genealogy

as to how he is related with the petitioners and the

other bailor shall be the father of the petitioners. The

bailors will undertake to furnish information to the

court about any change in the address of the

petitioners, (ii) That the bailor shall also state on

affidavit that he will inform the court concerned if

the petitioners are implicated in any other case of

similar nature after their 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 misuses, (iii) That the 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 and trial in any manner, their bail

will be liable to be cancelled for reasons of misuse,

(iv) That the petitioners will be well represented on

each date and if they fail to do so on two consecutive
-3-

dates, their bail will be liable to be cancelled, (v) In

view of the antecedents of the petitioners, the

petitioners are directed to appear before the

Superintendent of Police, Patna, within fifteen days

of his release with a copy of this order and every two

weeks thereafter for the next one year. The conduct

of the petitioners will be kept under watch in this

period by the Superintendent of Police concerned

and if it is found wanting in any respect, 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 petitioners before the court concerned.

Fahad.                       ( Anjana Prakash, J. )