IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32917 of 2011
Pradeep Yadav, son of Rajo Yadav
Versus
The State Of Bihar
----------------------------------
2. 12.10.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 341, 323 and 308 of the Indian
Penal Code.
Considering that the deceased died 18 days after
the occurrence and in the post mortem examination report the
Doctor has found the death due to intracranial haemorrhage,
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, Biharsharif, Nalanda, in connection with Manpur
P.S. Case No. 9 of 2011, subject to the following 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 bailor will also undertake to
inform the Court if there is 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 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
2
his 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 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.
( Anjana Prakash, J.)
S.Ali