High Court Patna High Court - Orders

Sudama Yadav vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Sudama Yadav vs The State Of Bihar on 26 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.28029 of 2011
                        Sudama Yadav son of Late Dhuri Yadav
                                       Versus
                                 The State Of Bihar
                                      -----------

2/ 26.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 304-B, 201/34 of the Indian Penal Code.

Considering that the petitioner is the father-in-law of the

deceased and there is no specific overt act alleged against him, 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 below to

the satisfaction of the Chief Judicial Magistrate, Gopalganj, in

connection with Uchakagaon P.S. Case No.55 of 2011, subject to

the conditions (i) That one of the bailors 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 bailors will undertake to furnish

information to the court about any change in the address of the

petitioner, (ii) 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, and (iii) That the petitioner will be well

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

dates, his bail will be liable to be cancelled.

          JA/-                                                  (Anjana Prakash,J.)