IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38584 of 2010
AKHILESH YADAV @ AKHILESHWAR YADAV
Versus
STATE OF BIHAR
-----------
2 26.11.2010 Heard learned counsel for the parties.
Petitioner is named by co-accused
Baleshwar Yadav from whose possession
counterfeit/fake notes of Rs. 50/- and Rs.100/-
are recovered. The submission of learned counsel
for the petitioner is that this much of evidence
may never be taken for refusal of anticipatory
bail.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or 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) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Patna in Hawai Adda P.S. Case No.
127/09, subject to the condition as laid down
under section 438(2) Cr.P.C.
However, at the stage of hearing the
case on the point of charge, anticipatory bail
so granted to this petitioner may be justified
2
by the court below considering further material
collected in the case.
AI ( Mandhata Singh, J.)