High Court Patna High Court - Orders

Moti Yadav &Amp; Ors vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Moti Yadav &Amp; Ors vs State Of Bihar on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.38200 of 2010
                             1. MOTI YADAV
                             2. Hari Nandan Yadav
                             3. Yugal Yadav
                                   Versus
                               STATE OF BIHAR
                                   ------

3/ 09.03.2011 In view of the order dated 07.01.2011, application of

petitioner no.1 has been dismissed as withdrawn.

Learned counsel for the petitioners seeks permission to

withdraw the application of petitioner no.3 as during the pendency

of the application he has been arrested.

Such permission is accorded.

Accordingly, the application of petitioner no.3 is

dismissed as withdrawn.

Heard learned counsel for the petitioner no.2 and learned

counsel for the State.

There is no mention of abuse in name of informant’s

caste. Counter version of the case is also there which is Madanpur

P.S. Case No. 59 of 2010 filed on behalf of Basanti Devi, wife of

co-accused.

Considering the facts and circumstances of the case, the

prayer of the petitioner no. 2 is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Madanpur P.S. Case No. 58 of 2010 above named

petitioner no.2 shall be released on bail on furnishing bail bond of

Rs. 10,000/- (ten thousand) with two sureties of the like amount
2

each to the satisfaction of C.J.M., Aurangabad (Bihar) subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                              (Mandhata Singh, J.)