IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30417 of 2011
Prakash Yadav S/o Ramjee Yadav
Versus
The State Of Bihar
-----------
2. 15.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Section 414 of the Indian Penal Code and 25(1-
B)A, 26 of the Arms Act.
Considering that the petitioner is in custody since
1.10.2010 for recovery of arms and has allegedly stolen auto
rickshaw but there is no proof of 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 Sri T.A. Kumar, J.M., Birpur in
connection with Raghopur P.S. Case No.59 of 2010, subject
to the conditions (i) That one of the bailor shall be Prabhas
Yadav, brother 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 the court
concerned if the petitioner is implicated in any other case of
similar nature after his release in the present case and
-2-
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.
In view of the nature of allegations, the petitioner is
directed to appear before the Superintendent of Police, Supaul
within fifteen days of his release with a copy of this order and
every two weeks thereafter for the next nine months. The
conduct of the petitioner will be kept under watch in this period
by the superintendent of Police concerned and if it is found
wanting in any respect, a report shall be made to the court
concerned by him to initiate a proceeding for cancellation of
bail for reasons of misuse of bail. After reporting to the
Superintendent of Police, a certificate will be filed by the
petitioner before the court concerned.
Narendra/ ( Anjana Prakash, J. )