IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.404 of 2011
VIKASH YADAV
Versus
THE STATE OF BIHAR
-----------
02. 05.04.2011 Heard both sides.
Petitioner is declared juvenile in conflict with law.
He is aggrieved by order dated 04.03.2011 passed on Cr.
Appeal No. 73/2010, whereby his prayer for bail has been
rejected by the appellate court.
It is submitted that there is general and omnibus
allegation against several persons named in the FIR. Specific
allegation of assault is attributed to some other persons who
have been released on bail. Reference in this regard is made to
annexure-3. It is submitted that petitioner is in custody since
16.03.2011. The grand father of the petitioner is ready and
willing to take control of the petitioner if released on bail.
In the facts and circumstances of the case, this Court
while setting aside the impugned order(s), direct release of the
petitioner abovenamed on furnishing bail bond of Rs.10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of Juvenile Justice Board, Banka in connection with
Amarpur P.S. Case No. 155/2009(G.R.No.1124/2009) subject to
the condition that one of the bailors shall be grand father/full
brother of the petitioner. It shall be the duty of the grand
father/brother to produce the petitioner in person before the court
concerned as and when required. In case of default in such
2
appearance, the trial court shall be at liberty to cancel his bail
bonds and secure his arrest in accordance with law. During
subsistence of the present privilege if it is found that he is
involved in any other criminal case, the same shall be treated as
breach of condition of bail entailing cancellation of the same.
( Kishore K. Mandal )
hr