High Court Patna High Court - Orders

Bhola Yadav vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Bhola Yadav vs The State Of Bihar on 21 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.36996 of 2011
                                        Bhola Yadav
                                            Versus
                                   The State Of Bihar
                               ----------------------------------

2 21.11.2011 Heard counsel for the parties.

Allegation against this petitioner is

that he along with his associates had gone to a

liquor shop to realize ransom and on arrival of

the informant and other Police officials

succeeded to escape while his two associates

were caught with a bottle of Bear and liquor

for which petitioner remained in custody since

2.5.2011.

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 Sri Sunil Kumar, II, Judicial

Magistrate, 1st Class, Patna in Parsa Bazar

P.S. Case No. 148/2010.

AI                                                  ( Mandhata Singh, J.)