High Court Patna High Court - Orders

Harendra Yadav &Amp; Anr vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Harendra Yadav &Amp; Anr vs State Of Bihar on 28 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.19989 of 2010
                              1. HARENDRA YADAV &
                              2. ARJUN YADAV
                                             Versus
                                      STATE OF BIHAR
                                           ---------

3 28.06.2010. Heard learned counsel for the parties.

The petitioners have been made accused in a case under

sections 392 and 411 of the Penal Code.

The petitioners submit that allegation of pointing the pistol

is against one Munna Yadav and they are in custody for ten months.

In view of the facts and circumstances of the case, let the

petitioners as above be released on bail on furnishing bail bond of

Rs.5000/-(five thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Gopalganj in

Bhorey Police Station case no. 97 of 2009, GR No. 1102 of 2009.

Petitioners would not be absent for two consecutive dates at

a stretch till all the witnesses are examined in trial.

Petitioners would report to the Police Station once every

two months and file his appearance to this effect in the court in seisin

of the case.

Violation of conditions would lead to cancellation of bail

bond.

         Shashi.                       (Samarendra Pratap Singh, J.)