High Court Patna High Court - Orders

Daya Shankar Yadav vs The State Of Bihar on 20 September, 2010

Patna High Court – Orders
Daya Shankar Yadav vs The State Of Bihar on 20 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.14289 of 2010
                                DAYA SHANKAR YADAV
                                      Versus
                                THE STATE OF BIHAR
                                      ------

3/ 20/09/2010 Heard learned counsel for the petitioner and learned

counsel for the State.

There is direct allegation against this petitioner about

setting informant’s hut on fire which is doubted on the ground that

land dispute is there in between the parties. His father deposed

against informant in a case filed by one Bisundeo Yadav vide

Compliant Case No. 17(c) of 2007. Further referring the

circumstance that really if the hut was set on fire by lighting

matchstick by this petitioner and watched by the informant, the

distance should not be so away that it was not possible for him to

make alarm to quench the fire.

Considering the facts and circumstances of the case, the

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Beldaur P.S. Case No. 06 of 2010 above named

petitioner shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like amount each to

the satisfaction of C.J.M., Khagaria subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)