High Court Patna High Court - Orders

Sanjeet Yadav @ Jhabar Yadav @ … vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Sanjeet Yadav @ Jhabar Yadav @ … vs State Of Bihar on 26 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.25032 of 2010
        SANJEET YADAV @ JHABAR YADAV @ JHHABAR YADAV SON OF SHRI
                        RAM PRABESH SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 26.8.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 399 and 402 of the Indian Penal Code.

It has been submitted that the petitioner is in custody

since 19.7.2008 and there is no recovery from his conscious

possession.

Considering the same, 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 6th

Addl. Sessions Judge, Rohtas in Sessions Trial No.34 of 2009

arising out of Dehari (Indrapuri) P.S.case no.104 of 2008, subject

to the conditions (i) That one of the bailors shall be the

father/brother 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, (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 below will be at

liberty to initiate the proceeding for cancellation of bail on the

ground of misuse and (iii) that the petitioner will be well
-2-

represented on each date and if he fails to do so on two

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

The petitioner will report to the Superintendent of

Police, Rohtas at Sasaram with a copy of the present order within

15 days of his release from jail custody. He shall attend the office

of the Superintendent of Police, Rohtas at Sasaram every two

weeks and his conduct will be kept under watch for the next nine

months and if it is found wanting in any manner a report will be

made by the Superintendent of Police to the court concerned.

Thereafter if the court receives any adverse report, it will proceed in

the manner prescribed for cancellation of bail.

( Anjana Prakash, J. )

Narendra/