IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18831 of 2010
DINESH YADAV, son of sri Shiv Yadav, resident of village - Birhar Bhaluwa, P.S. -
Shambhuganj, District - Banka. ------ Petitioner.
Versus
THE STATE OF BIHAR ------ Opposite party.
-------
04. 07.10.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
This case instituted against unknown under similarly
situated circumstance, co-accused Shankar Yadav appears granted
privilege by this Court vide order dated 17.09.2010 passed in Cr.
Misc. No. 20354 of 2010.
Considering the facts and circumstances of the case, till
submission of charge sheet and in the event of his arrest/surrender
before the court below within four weeks of receipt of the copy of this
order, petitioner, namely, Dinesh 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 Chief
Judicial Magistrate, Banka, in connection with Shambhuganj P.S.
Case No. 98 of 2009, subject to condition laid down under 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, in case of failure on two consecutive dates,
the liberty shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
Rajeev/