High Court Patna High Court - Orders

Sharwan Yadav @ Sarwan Kumar vs The State Of Bihar on 4 February, 2011

Patna High Court – Orders
Sharwan Yadav @ Sarwan Kumar vs The State Of Bihar on 4 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.466 of 2011
                         SHARWAN YADAV @ SARWAN KUMAR
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

03/ 04.02.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Bihar P.S. Case

no.236/2010 registered under sections 457 and 380/34 of the IPC.

Allegedly, petitioner along with three persons entered in the

house of the informant with an intent to commit theft but the

informant woke up and raised alarm which attracted the villagers who

chased the petitioner and his associates and subsequently, petitioner

was arrested.

The contention of the learned counsel for the petitioner is

that nothing has been recovered from the possession of the petitioner

and the petitioner does not have any criminal antecedent.

In view of the aforesaid facts and circumstances of the case

as well as submissions of the parties, petitioner, Sharwan Yadav @

Sarwan Kumar is directed to be released on bail in connection with

Bihar P.S. Case no. 236 of 2010 on furnishing bail bond of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Nalanda at Biharsharif.

      shahid                                                (Hemant Kumar Srivastava,J)