High Court Patna High Court - Orders

Yugal Yadav @ Jugal Yadav @ Pappu … vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Yugal Yadav @ Jugal Yadav @ Pappu … vs The State Of Bihar on 21 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.31253 of 2011
          Yugal Yadav @ Jugal Yadav @ Pappu Kumar son of Sahdeo 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 sections 304-B, 201/34 of the Indian Penal Code.

Considering that final report was submitted in the matter

after due investigation, 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 Additional Sessions

Judge, 2nd, Jehanabad, in connection with Sessions Trial No.43 of

2011, 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 bailors

will undertake to furnish information to the court about any change

in the address of the petitioner, (ii) 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, and (iii) 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.)