High Court Patna High Court - Orders

Sushil Kumar Yadav vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Sushil Kumar Yadav vs The State Of Bihar on 19 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.30858 of 2011
                   1. Sushil Kumar Yadav S/O Rajendra Yadav R/O Vill.-
                   Barahkurwa, P.S.- Kumarkhand, Distt.- Madhepura.
                                             Versus
                                     1. The State of Bihar
                                       --------------------

02. 19.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 414 of the Indian Penal Code

and Sections 25 (1-B) A, 26 and 35 of the Arms Act.

Considering that the petitioner is in custody

since 09.01.2011 for recovery of arms and the petitioner’s

brother Manjesh Kumar is ready to stand surety for 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

as fixed by the Court to the satisfaction of Chief Judicial

Magistrate, Madhepura in connection with Murliganj P.S.

Case No. 07 of 2011 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 and the other bailor

shall be the brother of the petitioner namely Manjesh

Kumar. The bailor will also undertake to inform the Court

if there is any change in the address of the petitioner. (ii)

That the affidavit shall clearly state that the petitioner is
2

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 initiate the proceeding for

cancellation of bail on the ground of misuse. (iv) 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. (v) 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.

In the nature of allegations, the petitioner is

directed to appear before the Head Priest of Local Temple,

Madhepura within fifteen days of his release and file a

certificate about the same in the Court. On filing of the

certificate the petitioner will be granted provisional bail for

a period of six months. In case, the petitioner does not file

a certificate about his reporting to the Head Priest within

two weeks of his release from jail custody, he shall be

noticed cancellation of bail. During six months the

petitioner is expected to engage himself in fruitful
3

activities under the guidance of the Head Priest, Local

Temple, Madhepura and at the end of the six months, he

will file a certificate of his conduct in the court below

issued by the Head Priest. If the certificate granted to the

petitioner is found satisfactory, the court below will

confirm the provisional bail granted to the petitioner and

in case it is not, the petitioner will be taken in custody.

(Anjana Prakash, J.)
Vikash/-