IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19782 of 2010
AKHILESH YADAV
Versus
STATE OF BIHAR
-----------
4. 25.06.2010 Heard the learned Counsel for the petitioner and
the learned counsel for the State.
The defence of the petitioner in a Police case under
Sections 147,148,149,363,365,353,379,427of the Penal Code
and Section 17 of the Criminal Law Amendment Act is of failed
marriage negotiation when both the boy and the girl were
disabled.
Having considered the facts and circumstances of
the case, let the petitioner, above named, be enlarged on bail on
furnishing bail bonds of Rs. 20,000/- (Twenty thousand) with
two sureties of the like amount each to the satisfaction of CJM
Jehanabad in Jehanabad PS Case No. 503 of 2009.
Snkumar/- (Navin Sinha,J.)