IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35271 of 2010
RANJAN YADAV
Versus
STATE OF BIHAR
-----------
2/- 16.11.2010 Heard learned counsel for the parties.
The alleged overt act is attempt to remove informant’s Sari-
Saya towards commitment of rape does not constitute the offence so
serious, which can be taken for refusal of anticipatory bail.
Thus, having regard to the facts and circumstances of the case,
in the event of arrest of surrender within one month from the date of
communication of this order, the above named petitioner shall be
released on bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Banka in Belhar P.S. Case No 24 of 2010
(G.R. No. 182 of 2010), subject to the condition as laid down under
section 438 (2) Cr. P.C.
Ashwini/- (Mandhata Singh, J.)