High Court Patna High Court - Orders

Janardan Yadav vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Janardan Yadav vs State Of Bihar on 31 August, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.25159 of 2010
               JANARDAN YADAV, S/o Late Ramji Yadav.
                               Versus
                        THE STATE OF BIHAR
                              -----------

03. 31.08.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 366 of the Indian Penal Code.

It has been submitted that undoubtedly the

purposes for kidnapping was for marriage and there are

documents to suggest that in fact the victim had affair

with co-accused, Gautam Kumar and had married with

the assistance of the petitioner.

Considering the same, 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 as fixed by the Court to

the satisfaction of Chief Judicial Magistrate, Khagaria in

connection with Gogari P.S. Case No. 203 of 2009 subject

to the following conditions:- (i) That one of the bailors 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 also undertake to inform the

Court if there is 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
2

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. (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. (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 the antecedents of the petitioner, the

petitioner is directed to appear before the Supdt. of Police,

Khagaria within fifteen days of his release with a copy of

this order and thereafter every two weeks for the next one

year. 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 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 petitioner before the court concerned.

(Anjana Prakash, J.)
Vikash/-