IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23914 of 2011
Surendra Prasad Yadav son of late Yadunandan Bhagat
Versus
The State Of Bihar
-----------
2/ 25.07.2011 Heard learned counsel for the petitioner and the State.
The petitioner was refused bail by order dated
15.03.2011 vide Cr. Misc. No.43229 of 2010, but he was granted
liberty to renew his prayer after framing of charge.
It has been submitted that charges have been framed
jointly against the petitioner and one Purohit Yadav by order dated
20.12.2010 and, therefore, he deserves bail.
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 below to the satisfaction of the FTC
5th, Patna, in connection with Sessions Trial No.1809 of 2010,
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 bailor will
undertake to furnish information to the court about any change in the
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) 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
2
initiate the proceeding for cancellation of bail on the ground of
misuse, (iv) 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.)