High Court Patna High Court - Orders

Dharmendra Yadav @ Shadhu Yadav … vs State Of Bihar on 24 February, 2011

Patna High Court – Orders
Dharmendra Yadav @ Shadhu Yadav … vs State Of Bihar on 24 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35749 of 2010
                         1. DHARMENDRA YADAV @ SHADHU YADAV
                         2. RAVINDRA YADAV
                         3. SUBELAL YADAV
                         4. MANNU YADAV
                                           Versus
                                    STATE OF BIHAR
                                            -----

03. 24.02.2011 Heard learned counsel for the petitioners and the State.

Firing for demand of ransom is the allegation, but injury

to none. Admittedly, there is no delivery and now parties have

resolved their differences by filing a compromise petition in the

court below.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

the date of receipt/production of a copy of this order, the above

named petitioners shall be released on bail on furnishing bail bond

of Rs.10,000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Sheikhpura in connection with Ariyari (Kasadh) P.S. Case no.42 of

2010, subject to the conditions as laid down under section 438(2) of

the Cr.P.C.

Vikash                                                    (Mandhata Singh, J.)