High Court Patna High Court - Orders

Satyendra Yadav vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Satyendra Yadav vs State Of Bihar on 25 June, 2010
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.21032 of 2010
                                        SATYENDRA YADAV
                                             Versus
                                         STATE OF BIHAR
                                          -----------

2. 25.06.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

The defence of the petitioner in a Police case under

Sections 302 and other provisions of the Penal Code is that he

was not chargesheeted when he has been summoned under

Section 319 Cr.P.C.

Considering the undertaking given on behalf of the

petitioner to be properly represented on each date including his

physical appearance on such dates that the court below shall

direct, let the petitioner, above named, be enlarged on bail on

furnishing bail bonds of Rs. 20,000/- (Twenty thousand) with

two sureties of the like amount each to the satisfaction of Addl.

Sessions Judge, F.T.C. IVth, Saran at Chapra in S.T. No. 552 of

2007 arising out of Kopa PS Case No. 54 of 2007.

If the petitioner breaches either of the two

undertakings the court below shall be at liberty to deal with him

appropriately so that the trial be concluded at an early date.

       Snkumar/-                                 (Navin Sinha,J.)