IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32880 of 2011
Sheo Parsan Yadav son of Late Ram Awtar Yadav
Versus
The State Of Bihar
-----------
2. 12.10.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 341, 323, 447, 504 of the Indian Penal
Code and 3(i)(x) of the S.C/ S.T. Act.
Considering that the petitioner is in custody since
29.8.2011 for misuse of privilege of bail of about an year and
he undertakes to be physically present on each date of trial,
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
A.D.J. 1st, Buxar in connection with S.C./S.T. case No.5 of
2009 arising out of Murar P.S. Case No.4 of 2009, subject to
the conditions (i) That one of the bailor shall be Kanhaiya
Yadav, nephew 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 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)
-2-
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 ground of misuse, (iv)
That the petitioner shall be physically present on each date of
trial and if he fails to do so on two consecutive dates without
reasonable cause, his bail shall stand automatically cancelled.
The Trial Court (A.D.J. 1st, Buxar) is directed to
send a list of the witnesses fixing specific dates for
production of the witnesses along with a copy of this order to
the S.P., Buxar and the S.P., Buxar is directed to ensure
production of the witnesses on the date so fixed by the Trial
Court so that there is no further delay in trial.
Narendra/ ( Anjana Prakash, J. )