High Court Patna High Court - Orders

Ramadhin Yadav & Anr. vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Ramadhin Yadav & Anr. vs The State Of Bihar on 4 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.22449 of 2011
                 1. Ramadhin Yadav son of Late Hari Yadav &
                 2. Ravindra Yadav S/o Ramadhin Yadav       ...Petitioners
                                        Versus
            The State Of Bihar                                  ...OP
                                       -----------

2/ 04.08.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek anticipatory bail in a case instituted

for the offence under sections 342, 323, 325307, 504, 506/34 of the

Indian Penal Code.

It has been submitted that the petitioners are the father-

in-law and brother-in-law of one Sanjay Kumar, who was on

litigating terms with the informant his brother on account of the

property dispute and Sanjay Kumar has also filed a case earlier

against his brother, the informant. Further submission is that they

have been falsely implicated by the informant on account of them

having been relatives of Sanjay Kumar.

In view of such, in the event of surrender of the

petitioners, named above, within four weeks from the date of receipt

of a copy of this order in connection with Khizarsarai P.S. Case

No.148 of 2010, they shall be released on anticipatory bail on

furnishing bail bond of Rs.5,000/-(five thousand) each with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Gaya, subject to conditions as laid down under

section 438 (2) Cr. P.C., and (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 information to the court about any change
2

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 is, they shall not be released on bail and further the petitioners

shall undertake to be represented on the first date after cognizance if

the investigation in the case is still pending and in case they fail to

do so, their bail bond will be liable to be cancelled (iii) That the

bailors shall also state on affidavit that they will inform the court

concerned if the petitioners are implicated in any other case of

similar nature after their 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 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 delay the trial in any manner, their

bail will be liable to be cancelled for reasons of misuse and (v) That

the petitioners will be well represented on each date and if they fail

to do so on two consecutive dates, their bail will be liable to be

cancelled.

JA/-                                            ( Anjana Prakash,J.)