High Court Patna High Court - Orders

Daroga Yadav & Ors. vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Daroga Yadav & Ors. vs The State Of Bihar on 23 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.25400 of 2011
                           1. Daroga Yadav, S/o Angya Yadav.
                          2. Subedar Yadav, S/o Angya Yadav.
                          3. Jhotil Yadav, S/o Subedar Yadav.
                                          Versus
                                    The State of Bihar
                                     -------------------

02. 23.08.2011 Heard learned counsel for the petitioners,

informant and the State.

The petitioners are apprehending their arrest in a

case registered under Sections 147, 148, 149, 323, 324

307, 435 and 427 of the Indian Penal Code.

Considering that the petitioners have been

summoned under Section 319 Cr.P.C., 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 four weeks from the date of receipt of

the order on furnishing bail bonds of Rs. 5,000/- (Five

Thousand) each with two sureties of the like amount each

or any other surety as fixed by the Court to the

satisfaction of Additional Sessions Judge, F.T.C.-II, West

Champaran, Bettiah in connection with S.Tr. No. 451 of

2007 arising out of Shikarpur P.S. Case No. 27 of 2007

subject to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure as also subject

to the following conditions:- (i) That one of the bailors will

be a close relative of the petitioners who will give an
2

affidavit giving genealogy as to how he is related with the

petitioners. The bailor will also undertake to inform the

Court if there is any change in the address of the

petitioners. (ii) That the petitioners will be well

represented on each date and if they fail to do so on two

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

(Anjana Prakash, J.)
Vikash/-