High Court Patna High Court - Orders

Yogendra Yadav vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Yogendra Yadav vs State Of Bihar on 6 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37353 of 2010
                                         YOGENDRA YADAV
                                               Versus
                                         STATE OF BIHAR
                                           -----------

2. 06.10.10. Heard learned counsels for the

petitioner and the State.

The petitioner is languishing in custody

since 14.12.2009 in a case registered under

Sections 341, 326, 307 and 34 of the I.P.C. and

Section 27 of the Arms Act.

It is alleged against the petitioner and

one Mallu Yadav to have caused injury on the

nose and right arm of the informant.

It is submitted that the case has been

filed after four days of occurrence. Though

injury appears to be grievous in nature but from

the impugned order it appears that both sides

are on inimical terms and Mallu Yadav has been

granted bail vide Cr. Misc. No. 30498 of 2010 as

contained in Annexure-3.

Considering the aforesaid submissions,

let the petitioner above named be released on

bail on furnishing bail bond of Rs. 10,000/-(Ten

Thousand) with two sureties of the like amount

each to the satisfaction of the learned F.T.C.

IV, Jehanabad, in connection with Sessions Trial
2

No. 66 of 2010 arising out of Kako P.S. Case No.

132of 2009 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. The bailor will

undertake to furnish information to the court

about any change in address of the

petitioner.(ii)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.

U.K.                                 (Dinesh Kumar Singh,J.)