IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32988 of 2010
MANISH YADAV S/O BIJO @ BIJENDRA YADAV
Versus
THE STATE OF BIHAR
-----------
2. 01.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 341,
307/34 of the Indian Penal Code and 27 of the Arms
Act.
It has been submitted that the occurrence
took place in the midst of an altercation and the
petitioner has fair antecedent.
Considering the same, 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 concerned to the satisfaction of
learned Chief Judicial Magistrate, Khagaria in
connection with Gogari P.S. Case No. 56/2010, G.P.
No. 577/10, 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
2
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) 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.
Fahad. ( Anjana Prakash, J. )