High Court Patna High Court - Orders

Shobha Yadav &Amp; Anr vs The State Of Bihar on 28 June, 2010

Patna High Court – Orders
Shobha Yadav &Amp; Anr vs The State Of Bihar on 28 June, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.21293 of 2010
               1. SHOBHA YADAV, S/o Rajendra Yadav.
              2. Santosh Yadav, S/o Late Chhedi Yadav.
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 28.06.2010 Heard learned counsel for the petitioners and

the State.

The petitioners seek bail in a case instituted

for the offences under Sections 147, 148, 149, 307,

332 and 353 of the Indian Penal Code and Section 27

of the Arms Act.

The prosecution case is that when the Officer

In-charge, Gogari P.S. was doing investigation for an

occurrence in which one Rakesh Kumar had been

injured, he along with the rest of the police force

raided machan of one co-accused Yusuf Khan where

a number of persons found sitting in a suspicious

condition. The accused persons are said to have fired

at the police force due to which no one was injured.

The seven persons were identified as members of the

unlawful assembly but the petitioner is not named

therein. However, during investigation the petitioner

was named by certain witness that he along with one

Yusuf Khan was present at the place of occurrence.
2

Considering the same, let the petitioners,

above named who are in custody since 11.01.2010

and 01.12.2009, be released on bail on furnishing

bail bonds of Rs. 5,000/- (Five Thousand) each with

two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Saharsa in

connection with Saur Bazar P.S. Case No. 242 of

2008 (G.R. No. 1506 of 2008) subject to the following

conditions:- (i) That one of the bailors will be a close

relative of the petitioners who will give an affidavit

giving genealogy as to how he is related with the

petitioners and the other bailor shall be the

father/wife of the petitioners. The bailor will also

undertake to inform the Court if there is any change

in the address of the petitioners. (ii) That the bailor

shall also state on affidavit that he will inform the

court concerned if the petitioners are implicated in

any other case of similar nature after their 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. (iii) That the

petitioners will give an undertaking that they will

receive the police papers on the given date and be
3

present on date fixed for charge and if they fail to do

so on two given dates and delays the trial in any

manner, their bail will be liable to be cancelled for

reasons of misuse. (iv) That the petitioners will be well

represented on each date and if they fail to do so on

two consecutive dates, their bail will be liable to be

cancelled.

(Anjana Prakash, J.)
Vikash/-