High Court Patna High Court - Orders

Lallu Yadav vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Lallu Yadav vs The State Of Bihar on 17 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.6329 of 2011
                  LALLU YADAV son of late Devendra Yadav
                                   Versus
                          THE STATE OF BIHAR
                                 -----------

2/ 17.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 302 and other allied sections of the Indian

Penal Code.

It has been submitted that no specific overt act has been

alleged against the petitioner, who was merely a member of mob.

Considering the same as also that the petitioner is in

custody since 11.1.2011 and has fair antecedents, 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 to be fixed by the court below to the satisfaction

of the Chief Judicial Magistrate, Purnea, in connection with Barhara

P.S. Case No.76 of 2010, subject to the 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

and another bailor shall be the son of the petitioner. The bailors will

undertake to furnish information to the court about 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 bailors shall also state on

affidavit that they will inform the court concerned if the petitioner is

implicated in any other case of similar nature after his release in the
2

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 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, and (v) 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.

JA/-                                            (Anjana Prakash,J.)