IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8181 of 2011
ANUP YADAV AND ANR.
Versus
THE STATE OF BIHAR
-----------
3. 14.03.2011. Heard learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 341, 323, 325, 354,504 and 379/34
of the I.P.C.
It is alleged against the
petitioners to have made assault and Anil
Yadav took away gold chain of the
informant’s wife.
The accusations against the
petitioners are all under the bailable
sections and the specific accusation under
Section 379 of the Indian Penal Code is
against Anil Yadav.
Considering the aforesaid facts, let
the petitioners, Anup Yadav and Babulal
Yadav be released on bail in the event of
arrest or surrender before the learned court
below within a period of twelve weeks from
today in connection with Atari P.S. Case No.
38 of 2010 on furnishing bail bond of Rs.
2
10,000/-(Ten Thousand)each with two sureties
of the like amount each to the satisfaction
of the learned C.J.M.,Gaya, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)