High Court Patna High Court - Orders

Jitendra Yadav vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Jitendra Yadav vs State Of Bihar on 11 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.29210 of 2010
                  JITENDRA YADAV SON OF LATE RAM PRABESH YADAV
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 11.10.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.302 and 201 of the Indian Penal Code.

It has been submitted that apart from the material

that the petitioner was last seen in the company of the

deceased and there is no motive on behalf of the petitioner

to have committed this occurrence.

Considering the same, let the petitioner above

named, who is in custody since 13.4.2010, 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

A.D.J., F.T.C.II, Saran at Chapra in S.Tr.No.269 of 2010

arising out of Manjhi P.S.case No.28 of 2004, 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. The bailor will

undertake to furnish information to the Court about any

change in 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)
2

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 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.

Narendra/                          ( Anjana Prakash, J. )