High Court Patna High Court - Orders

Suresh Yadav vs State Of Bihar on 29 July, 2010

Patna High Court – Orders
Suresh Yadav vs State Of Bihar on 29 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.25626 of 2010
                     SURESH YADAV, SON OF SRI CHETU YADAV
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 29.07.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 147, 148, 149, 307 and 302 of the

Indian Penal Code.

Considering the relationship between the parties as

also that there is general allegation of assault against all the

accused persons and the occurrence took place on account of

land dispute, 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 to the satisfaction of Chief

Judicial Magistrate, Gaya, in Magadh University P.S. Case No.

35 of 2004 subject to the following 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 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 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
2

and delays the trial in any manner, his bail will be liable to be

cancelled for reasons 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.

( Anjana Prakash, J.)
S.Ali