High Court Patna High Court - Orders

Raghaw Yadav @ Raghaw Chaudhary vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Raghaw Yadav @ Raghaw Chaudhary vs State Of Bihar on 24 September, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.23510 of 2010
      RAGHAW YADAV @ RAGHAW CHAUDHRY, S/o Manager Chaudhary.
                               Versus
                        THE STATE OF BIHAR
                              -----------

03. 24.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 302 and 201/34 of the Indian

Penal Code.

The only material that has transpired against the

petitioner is that he was the person who had called the

deceased whereafter the deceased was found dead.

Considering that there is no motive for the

occurrence and the petitioner is in custody since

06.02.2010 and has no criminal antecedent, 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,

Gopalganj in connection with Yadapur P.S. Case No. 60 of

2009 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
2

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/-