IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35393 of 2010
SHYAM SUNDAR YADAV, S/O SRI KAMESHWAR YADAV,
...........Petitioner .
Versus
STATE OF BIHAR .
-----------
2/ 07.10.2010 Heard learned counsel for the petitioner and for the
State.
The sole petitioner, who is in custody in connection
with Darbhanga (Sitamarhi) G.R.P.S Case No. 35 of 2010 for the
offence under Section 379 of the Indian Penal Code has prayed for
grant of bail.
Learned counsel for the petitioner submits that the
petitioner is in custody since 12.6.2010 that is date of occurrence.
Keeping in view, the nature of accusation and period
of custody, let the above named petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- with two sureties of like
amount each to the satisfaction of the Judicial Magistrate Railway,
Samastipur in connection with Darbhanga (Sitamarhi) G.R.P.S.
Case No. 35 of 2010.
Bhardwaj ( Rakesh Kumar, J.)