High Court Patna High Court - Orders

Meghu Yadav vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Meghu Yadav vs The State Of Bihar on 13 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.29212 of 2011
                                       Meghu Yadav
                                           Versus
                                  The State Of Bihar
                              ----------------------------------

2 13.9.2011 Heard learned counsel for the parties.

Petitioner is shown one of the

miscreants who set informant’s hut on fire.

The submission of learned counsel for

the petitioner is that petitioner has been

falsely implicated in the case due to enmity

and has been shown fleeing from the place of

occurrence along with seven others.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to 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 Chief Judicial Magistrate,

Buxar in Bagen Gola P.S. Case No. 27/2010.

AI                                                    ( Mandhata Singh, J.)