High Court Patna High Court - Orders

Prasadi Yadav &Amp; Anr vs The State Of Bihar on 29 September, 2010

Patna High Court – Orders
Prasadi Yadav &Amp; Anr vs The State Of Bihar on 29 September, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.30315 of 2010
                 1. PRASADI YADAV, S/o Late Bholi Yadav.
                   2. Uchit Yadav, S/o Late Shyam Yadav.
                                 Versus
                          THE STATE OF BIHAR
                                -----------

02. 29.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 147, 148, 149, 302, 307,

353, 439, 380, 295A and 120B of the Indian Penal Code,

Section 27 of the Arms Act and Sections 3 and 4 of

Explosive Substance Act.

Considering that initially final report was

submitted and twelve years latter the case was reopened

at the behest of the Government having a serious view of

communal riots but there is no specific overt act alleged

against the petitioner and he has not misused the

privilege of bail in the interim period, 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 as fixed by the Court

to the satisfaction of Chief Judicial Magistrate, Bhagalpur

in connection with Nathnagar (Masudanpur) P.S. Case No.

241 of 1989 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
2

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 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 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

and if he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-