IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12278 of 2011
DHARMENDRA KUMAR YADAV
Versus
THE STATE OF BIHAR
-----------
3 20.06.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
The petitioner is not named in the FIR but in
course of investigation, the name of this petitioner came in
this case at paragraphs-11, 12 & 14 of the case diary. The
aforesaid paragraphs reveal that 10-12 days ago, an
altercation had taken place between the deceased and the
petitioner and except the aforesaid material, there is nothing
against the petitioner.
Considering the aforesaid facts and
circumstances, let the petitioner, namely, Dharmendra
Kumar Yadav be released on bail on furnishing bail bond of
Rs 10,000/- (ten thousand) with two sureties of the like
amount each in connection with Darauda P.S. Case No. 200
of 2010 to the satisfaction of Chief Judicial Magistrate,
Siwan.
AKV/- ( Hemant Kumar Srivastava,J.)