High Court Patna High Court - Orders

Ram Briksha Yadav @ Ram Briksh … vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Ram Briksha Yadav @ Ram Briksh … vs State Of Bihar on 2 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21785 of 2010
         1. RAM BRIKSHA YADAV @ RAM BRIKSH YADAV S/O LATE RAGHO YADAV
         2. SANTOSH YADAV @ SANTOSH KUMAR YADAV S/O RAM BRIKSHA YADAV
                                           Versus
                                     STATE OF BIHAR
                                         -----------

2. 02.07.2010 Heard learned counsel for the petitioners

and the State.

The petitioners seek bail in a case

instituted for the offence under Section 420 of the

Indian Penal Code.

Considering that the petitioners are in

custody since 10.04.2010 and the submission is

that it is a case of civil dispute between the parties,

let the petitioners, above named, be released on bail

on furnishing bail bond of Rs. 5,000/- (five

thousand) each with two sureties of the like

amount each to the satisfaction of Sri S.K.Tiwari

the learned J.M., Ist Class, Gaya, in connection

with Tr. No. 794/09 arising out of complaint Case

No. 1165/08, subject to the conditions, (i) That one

of the bailors will be a close relative of the

petitioners, who will give an affidavit giving

genealogy as to how he is related with the

petitioners. The bailors will undertake to furnish
2

information to the court about any change in the

address of the petitioners, (ii) That the affidavit

shall clearly state that the petitioners are not an

accused in any other case and, if they are, they

shall not be released on bail, (iii) That the bailor

shall also state on affidavit that he will inform the

court concerned if the petitioners are 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 misuses, (iv)

That the petitioners will give an undertaking that

they will receive the police papers on the given date

and be present on date fixed for charge and if they

fail to do so on two given dates and delays and trial

in any manner, their bail will be liable to be

cancelled for reasons of misuse.

Fahad.                                           ( Anjana Prakash, J. )