High Court Patna High Court - Orders

Ramesh Yadav vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Ramesh Yadav vs The State Of Bihar on 4 August, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.25215 of 2011
                               Ramesh Yadav son of Ghoghai Mandal
                                                Versus
                                        The State Of Bihar
                                              -----------

2. 4.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 147, 148, 420, 406, 120B, 448, 323

and 380 of the Indian Penal Code.

Considering that the main dispute is with regard to

the land and a proceeding u/s.144 Cr.P.C. was also pending

between the parties, 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 concerned to the

satisfaction of learned C.J.M., Saharsa in connection with

Saharsa (T) P.S. Case No. 197 of 2011, subject to the

conditions (i) That one of the bailor shall be the son of the

petitioner and the other bailor 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

address of the petitioner. (ii) 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
-2-

below will be at liberty to initiate the proceeding for

cancellation of bail on ground of misuse, (iii) 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, (iv) That the petitioner will

be well represented on each date if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

Narendra/                       ( Anjana Prakash, J. )