IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31068 of 2011
Vinod Yadav, son of Dukhi Yadav
Versus
The State Of Bihar
-----------
2. 21.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Section 47(a) of the Excise Act.
Considering that the petitioner is in custody since
28.7.2011 and he is first offender in such a case, 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
concerned to the satisfaction of Additional Chief Judicial
Magistrate, Bagaha, Distt. West Champaran, in connection with
Excise Case No. 01 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 shall be the father
of 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 of similar nature 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
2
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.
( Anjana Prakash, J.)
S.Ali