High Court Patna High Court - Orders

Laxman Yadav vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Laxman Yadav vs State Of Bihar on 17 June, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.20590 of 2010
                        LAXMAN YADAV s/o Vijay Yadav
                                     Versus
                               STATE OF BIHAR
                                    -----------

2/ 17.06.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 420, 379/34 of the Indian Penal Code.

It has been submitted that when the petitioner was

arrested with stolen motor cycle, for which Kankarbagh P.S. Case No.

100 of 2008 was instituted, the petitioner was remanded in the present

case. It has also been submitted that the petitioner is accused only in

the present case and in Kankarbagh P.S. Case No. 100 of 2008, which

fact will be verified by the Magistrate before releasing the petitioner

on bail.

In view of such, 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 to the satisfaction of the

Additional Chief Judicial Magistrate, Patna City, in connection with

Alamganj P.S. Case No. 315 of 2007,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. The bailors will undertake to furnish information to the

court about any change in the address of the petitioner, (ii) 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 present case and thereafter the court
-2-

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.

JA/-                                      (Anjana Prakash, J.)