IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 28741 of 2011
1. Jagarnath Yadav, S/o Late Yadu Yadav, R/O Vill-
Dindayal Nagar, P.S- Bagaha, Dist-West Champaran.
Versus
1. The State of Bihar
-------------
02. 26.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is apprehending his arrest in a
case registered under Sections 323, 420 and 493 of the
Indian Penal Code.
It has been submitted that from the facts of the
case it appears to be a case of consent between the
parties.
Considering the same, let the petitioner, 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 bond of Rs. 5,000/- (Five Thousand)
with two sureties of the like amount each or any other
surety as fixed by the Court to the satisfaction of Sub-
Divisional Judicial Magistrate, Bagaha, West Champaran
in connection with Complaint Case No. 230 of 2010
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 petitioner who will give an
2
affidavit giving genealogy as to how he is related with the
petitioner. The bailor will also undertake to inform the
Court if there is any change in the address 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 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 bail on the ground of
misuse. (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.
(Anjana Prakash, J.)
Vikash/-