High Court Patna High Court - Orders

Mithilesh Yadav vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Mithilesh Yadav vs State Of Bihar on 1 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.32101 of 2010
                                           MITHILESH YADAV
                                                  Versus
                                            STATE OF BIHAR
                                              -----------

2. 1.09.2010 Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in custody

since 19.07.2010 in a case registered under

Sections 323, 384, 387, 34 of the Indian Penal

Code and Section 27 of the Arms Act.

It is alleged that a ransom was demanded

from the informant and subsequently by

terrorizing the head worker of the informant

10,000/-rupees was snatched.

Though the petitioner is named in the

F.I.R. but it is submitted that Annexure-3

reflects that the villagers filed an application

against the informant for misappropriation of

the government fund. Hence the present case has

been lodged as a retaliatory measure. The

statement has been made in paragraph no.9 of the

petition that the petitioner has no criminal

antecedent.

Considering the aforesaid facts, let the

petitioner above named be released on bail on

furnishing bail bond of Rs. 10,000/-(Ten
2

Thousand) with two sureties of the like amount

each to the satisfaction of the learned

A.C.J.M., Barh, Patna, in connection with Barh

P.S. Case No. 177 of 2010.

U.K.                            (Dinesh Kumar Singh,J.)