High Court Patna High Court - Orders

Satish Yadav @ Babloo Yadav vs The State Of Bihar on 17 November, 2011

Patna High Court – Orders
Satish Yadav @ Babloo Yadav vs The State Of Bihar on 17 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.31361 of 2011

                       Satish Yadav @ Babloo Yadav, Son of Late Kulanand
                       Yadav, Resident of Village Paharpur (South Tola), P.S.
                       Sour Bazar, District Saharsa.
                                                                        -------Petitioner
                                                   Versus
                       The State Of Bihar
                                                                  -----Opposite Party
                                             --------------------

03/- 17/11/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest in connection

with a case registered for the offence punishable under Sections

25(1-B)A, 26, 35 of the Indian Penal Code, is one of two named

accused in this case.

Submission is that under similarly situated

circumstance, co-accused Shekhar Yadav has already been

granted the privilege by a Bench of this Court vide order dated

03.09.2010 passed in Cr. Misc. No. 27508 of 2010. Moreover,

petitioner has no criminal antecedent.

If it is so, in the event of his arrest/surrender before

the court below within four weeks, let the above named

petitioner be enlarged on bail on furnishing bail-bond of Rs.

10,000/- (ten thousand only) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Saharsa, in connection with Sour Bazar P.S. Case No. 258 of

2009, subject to condition laid down under Section 438 (2) of

the Code of Criminal Procedure with additional condition to

remain physically present before the court below till disposal of
the case, in case of failure on two consecutive dates without

giving any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-