High Court Patna High Court - Orders

Sanjay Yadav vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Sanjay Yadav vs The State Of Bihar on 19 September, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.24737 of 2011
                                 Sanjay Yadav sonof late Bharat Yadav
                                                 Versus
                                         The State Of Bihar
                                               -----------

3. 19.9.2011 Heard learned counsel for the petitioner and the

State.

The petitioner is apprehending his arrest in a case

registered under Sections 341, 323, 504 of the Indian Penal

Code and 3(i)(x) of the Scheduled Caste and Scheduled Tribe

(Prevention of Atrocities) Act.

Considering the nature of allegations, let the

petitioner above named be released on anticipatory bail in the

event of arrest or surrender before the learned court below

within a period of 12 weeks from today in connection with

Murar P.S. case No.59 of 2010 on furnishing bail bonds of

Rs.10,000/- (Ten thousand) with two sureties of the like

amount each to the satisfaction of the Chief Judicial

Magistrate, Buxar, subject to the conditions as laid down

under Section 438(2) of the Code of Criminal Procedure as

also conditions (i) That one of the 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 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, (iii) That the
-2-

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 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 if he fails to do so on two

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

Narendra/                       ( Anjana Prakash, J. )