IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30318 of 2011
Ram Chandra Yadav son of Late Hazari Yadav
Versus
The State Of Bihar
-----------
2. 15.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the offence
under Sections 147, 148, 149, 323, 307 and 504 of the Indian Penal
Code.
Considering that there is counter version of the occurrence on
and the injury sustained by the injured was simple in nature as also the
occurrence took place due to land dispute, 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 below to the satisfaction of the Additional
Chief Judicial Magistrate, Jhanjharpur, Madhubani in connection with
Madhepur P.S. Case No. 82 of 2011 subject to the following conditions:
A. 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 undertake to furnish
information to the court about any change in the address of the
petitioner,
B. 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,
C. That the bailor shall also state on affidavit that he
will inform the court concerned if the petitioner is implicated in any
2
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,
D. 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.
E. 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.)
Saif /-