IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21864 of 2010
UPENDRA YADAV, S/o - Late Rameshwar Singh, R/o - village -
Hichhan Bigha, P.S. - Daudnagar, District - Aurangabad.
--------- Petitioner.
Versus
THE STATE OF BIHAR --- Opposite Party.
-------
03. 03.11.2010 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for
the State who is armed with carbon copy of the
case diary up to paragraph 53 dated 19.06.2010.
Petitioner is named accused in this case
which squarely covered under the decision of
Apex Court in a case of Jorgia Pentiah v. State
of A.P. reported in 2009(1)BCCR 153(SC). There
is nothing specific against the petitioner.
Considering the facts and circumstances
of the case, in the event of his
arrest/surrender before the court below within
four weeks of receipt of the copy of this
order, petitioner, namely, Upendra Yadav, is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand only)
with two sureties of the like amount each to
the satisfaction of S.D.J.M. Daudnagar, in
connection with Daudnagar P.S. Case No. 108 of
2009, subject to condition laid down under
-2-
Section 438(2) of the Criminal Procedure Code
with additional condition to remain physically
present before the court below on each and
every date till disposal of the case, in case
of failure on two consecutive dates, the
liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)