High Court Patna High Court - Orders

Kaushal Yadav &Amp; Anr vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Kaushal Yadav &Amp; Anr vs State Of Bihar on 10 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.26682 of 2010
          1. KAUSHAL YADAV, S/o Anil Yadav @ Shambhu Yadav.
                   2. Dilip Yadav, S/o Dharmi Yadav.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02. 10.08.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offences under Sections 341, 348, 323, 324 and

307/34 of the Indian Penal Code and Section 27 of the

Arms Act.

Considering that there is no specific overt act

alleged against the petitioner and the specific overt act is

alleged against co-accused Anil Yadav, let the petitioners,

above named be released on bail on furnishing bail bonds

of Rs. 5,000/- (Five Thousand) each with two sureties of

the like amount each to the satisfaction of Chief Judicial

Magistrate, Saharsa in connection with Bakhtiyarpur P.S.

Case No. 293 of 2009 subject to the following 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. The bailor will also

undertake to inform the Court if there is 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 petitioner is implicated in any other case of similar
2

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

misuse. (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 the 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

dates, their bail will be liable to be cancelled.

In view of the antecedents of the petitioners, the

petitioners are directed to appear before the Supdt. of

Police, Saharsa within fifteen days of their release with a

copy of this order and thereafter every two weeks for the

next nine months. The conduct of the petitioners 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 petitioners before the court

concerned.

(Anjana Prakash, J.)
Vikash/-