High Court Patna High Court - Orders

Photo Yadav vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Photo Yadav vs State Of Bihar on 11 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.28085 of 2010
                          PHOTO YADAV SON OF ANANDI YADAV
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 11.10.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.341, 324, 307, 504, 147, 148 and 149 of the

Indian Penal Code.

It has been submitted that even in the First

Information Report the specific allegation of firing is against

one Ranjeet Yadav and the petitioner is in custody since

24.3.2010.

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 Chief Judicial Magistrate,

Khagaria in Mansi P.S.case No.122 of 2009, subject to the

conditions (i) That one of the bailors shall be Ramdeo

Yadav, Phupha (uncle) of the petitioner and the other bailor

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 bailor will undertake to furnish information to

the Court about any change in address of the petitioner. (ii)

That the bailor shall also state on affidavit that he will inform
2

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, (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, (iv) 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.

Narendra/                         ( Anjana Prakash, J. )