IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34712 of 2010
SURESH YADAV
Versus
STATE OF BIHAR
-----------
2. 22.09.10. Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
since 26.07.10 in a case registered under
Sections 147, 148, 149, 307, 324, 332,333 and
353 of the I.P.C. and Sections 25(1-b), 26, 27
and 35 of the Arms Act.
It is alleged against the petitioner and
several others to have resorted to fire.
It is submitted that similarly situated
accused persons have been granted bail vide
several orders as contained in Annexures- 2, 3
and 4.
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 C.J.M.,
Katihar, in connection with Manihari P.S. Case
No. 105 of 2007.
In view of criminal history of
petitioner, let the learned court below will be
2
at liberty to cancel the bail of the petitioner
if the petitioner fails to appear on three
consecutive dates during trial.
U.K. (Dinesh Kumar Singh,J.)