High Court Patna High Court - Orders

Kuldip Yadav &Amp; Anr vs The State Of Bihar on 24 June, 2010

Patna High Court – Orders
Kuldip Yadav &Amp; Anr vs The State Of Bihar on 24 June, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.14440 of 2010
          1. KULDIP YADAV son of Late Basudeo Yadav @ Munsi Yadav &
          2. Gulchand Rajak, son of Late Lalla Rajak
                                       Versus
                              THE STATE OF BIHAR

                                         With

                          Cr. Misc. No. 14790 of 2010
                      SANJAY YADAV son of Ramdeb Yadav
                                     Versus
                              STATE OF BIHAR
                                    -----------

4/ 24.06.2010 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under sections 457, 380 of the Indian Penal Code.

It has been submitted that from the narrative of the First

Information Report it appears that the informant is not an eye witness

and yet has named the present petitioners for no cogent reason. It has

further been submitted that there has been no recovery from their

possession and have fair antecedents.

In view of such, let the petitioners, above named, be

released on bail on furnishing bail bond of Rs.5,000/- (five thousand)

with two sureties of the like amount each to the satisfaction of the

Additional Chief Judicial Magistrate, Hilsa, Nalanda (Cr. Misc. No.

14440 of 2010)/Sri Manoj Kumar, Judicial Magistrate, 1st class, Hilsa,

Nalanda ( Cr. Misc. No.14790 of 2010) in connection with Khudaganj

P.S. Case No. 4 of 2010, subject to the 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 undertake to furnish information to the court about any
-2-

change in the address of the petitioners, (ii) that the affidavit shall

clearly state that the petitioners are not accused in any other case and, if

they are, they shall not be released on bail, (iii) that the bailor shall also

state on affidavit that he will inform the court concerned if the

petitioners are implicated in any other case of similar 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,(iv) 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 delay the

trial in any manner, their bail will be liable to be cancelled for reasons

of misuse.

JA/-                                      (Anjana Prakash, J.)