Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Patna High Court - Orders

Paras Yadav & Ors vs The State Of Bihar on 13 October, 2015

Author: Anjana Prakash

Bench: Anjana Prakash

                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No. 44430 of 2015
                  Arising out of P.S. Case No. -25 Year- 2015 Thana -SC/ST PS
                                       District- GOPALGANJ
                 ===================================================
                 1. Paras Yadav Son of Banshi Yadav.
                 2. Amitabh Yadav @ Amitab Bachchan Yadav son of Paras
                    Yadav.
                 3. Lalsa Devi Wife of Paras Yadav.
                 4. Rambha Devi Wife of Amitabh Yadav @ Amitab Bachchan
                    Yadav All are resident of Village- Tetariya, Police Station-
                    Vijaipur, District Gopalganj.
                 5. Rakesh Yadav Son of Chandrika Yadav Resident of Village-
                    Jajwaliya, Police Station- Vijaipur District Gopalganj.
                                                              .... .... Petitioner/s
                                               Versus
                 The State of Bihar                .... .... Opposite Party/s
                 ===================================================
                 Appearance :
                 For the Petitioner/s       : Mr. Lokesh Kumar Singh, Adv.
                 For the Opposite Party/s: Mr. Sadanand Paswan (Spl.PP)
                 ===================================================
                 CORAM: HONOURABLE JUSTICE SMT. ANJANA PRAKASH
                 ORAL ORDER

02. 13.10.2015

Heard learned counsel for the Petitioners and the State.

The Petitioners are apprehending their arrest in a case registered under Sections 447, 341, 323 and 504/34 of the Indian Penal Code and Section 3(i)(x) of the SC/ST Act.

Considering the genesis of the occurrence and the fact that the Petitioners have fair antecedents, let them be released on anticipatory bail in the event of arrest or surrender before the learned Court below within a period of four weeks from the date of receipt of the order on furnishing bail bonds of Rs. 5,000/- (Five Thousand) each with two sureties of the like amount each or any other surety as fixed by the Court to the satisfaction of Sub-divisional Judicial Magistrate, Gopalganj in connection with Gopalganj (SC/ST) Patna High Court Cr.Misc. No.44430 of 2015 (2) dt.13-10-2015 2 P.S. Case No. 25 of 2015 subject to the conditions as laid down under Section 438(2) of the Code of Criminal Procedure as also subject to the following conditions:- (i) That one of the bailors will be a close relative of the Petitioners who will give an affidavit giving genealogy as to how he is related with the Petitioners. The bailor will also undertake to inform the Court if there is any change in the address of the Petitioners. (ii) That the affidavit shall clearly state that the Petitioners are not accused in any other case and if they are they shall not be released on bail. (iii) That the bailor shall also state on affidavit that he will inform the court concerned if the Petitioners are implicated in any other case of similar nature after their 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 Petitioners will give an undertaking that they will receive the police papers on the given date and be present on date fixed for charge and if they fail to do so on two given dates and delays the trial in any manner, their bail will be liable to be cancelled for reasons of misuse. (v) That the Petitioners will be well represented on each date and if they fail to do so on two consecutive dates, their bail will be liable to be cancelled.

(Anjana Prakash, J.) Vikash/-

U        T