High Court Patna High Court - Orders

Barun Yadav vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Barun Yadav vs The State Of Bihar on 25 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Criminal Miscellaneous No.29311 of 2011
                  Barun Yadav Phuleshwar Yadav R/O,Muhalla Lal
                       Darwaza,P.S.-Kotwali,Dist.-Munger.
                                     Versus
                               The State Of Bihar
                       ----------------------------------

3. 25/10/2011 Application is under sections 439 and

440 of the Code of Criminal Procedure.

Case is under sections 307, 324, 341,

386, 504 read with 34 of the Indian Penal Code

and section 27 of the Arms Act. Petitioner is

not named in the F.I.R. Later on, during

investigation, some of the witnesses have

named this petitioner as present at the place

of occurrence at the time of occurrence.

Petitioner is in custody since

16.6.2011.

Considering the above facts and

circumstances, this application is allowed.

The court below is directed to release the

petitioner on bail on furnishing bail bond of

Rs.10,000/- (Rupees ten thousand) with two

sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Munger in Kotwali P.S.Case No.222 of 2011,

G.R.No.1022 of 2011.

     Pradeep/                                           ( J. N. Singh,J.)