High Court Patna High Court - Orders

Arvind Yadav @ Beena Yadav vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Arvind Yadav @ Beena Yadav vs The State Of Bihar on 12 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.28637 of 2011
                     =============================================

Arvind Yadav @ Beena Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

2 12-09-2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Victim was left by the petitioner after giving

threatening that in future she would be killed, clearly shows that

assault was not with motive to kill. Another allegation is about

dragging the informant towards pane for outraging her modesty

but without any specification of overt act towards that act and

petitioner remained in custody since 16.06.2011.

Considering the facts and circumstances of the

case, prayer of the petitioner for bail is allowed.

Let the above named petitioner 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.,

Nalanda in connection with Nalanda P.S. Case No. 57 of 2011.

(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-