High Court Patna High Court - Orders

Mantu Yadav vs The State Of Bihar on 9 July, 2008

Patna High Court – Orders
Mantu Yadav vs The State Of Bihar on 9 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.9545 of 2008
                                 MANTU YADAV
                                    Versus
                              THE STATE OF BIHAR
                                 -----------

3 9.7.2008 Heard the parties.

The petitioner is an accused in a case under sections

302, 201 and 120B of the Penal Code.

Learned counsel for the petitioner submits that the case

was investigated and the police found the case to be false but the

Magistrate has taken cognizance and as such he has been arrested.

Learned counsel also refers to the order of this court passed in Cr. Misc.

No. 9307 of 2007 by which Kailu Yadav and others have been granted

anticipatory bail on 26.5.2008.

Considering the fact that others have been granted

anticipatory bail, the petitioner Mantu Yadav is directed to be released

on bail in Dharhara PS Case No. 38/2001, G.R. No. 317/2001 on

furnishing bail bond of rupees ten thousand with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Munger.

haque                                                     (Sheema Ali Khan, J.)