High Court Patna High Court - Orders

Yashmendra Singh vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Yashmendra Singh vs The State Of Bihar on 17 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.3359 of 2011
                                 YASHMENDRA SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 17.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

It appears from perusal of first information report that

this petitioner demanded extortion money from informant on

behalf of one, Sabha Yadav. Admittedly, the informant did not

pay any amount either to the petitioner or to any other person.

Learned counsel for the petitioner points out that

earlier a case under section-377 of the Indian Penal Code was

registered against the petitioner and in the aforesaid case, he

was granted bail and subsequently, the petitioner was

remanded in the present case and except above-said one

criminal case, there is no any criminal antecedent of the

petitioner.

Taking into consideration the aforesaid facts and

circumstances as well as period of detention, let the petitioner,

namely, Yashmendra Singh be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) with two sureties of the

like amount each in connection with Agiaon (Garhani) P.S.

Case No. 105 of 2010 to the satisfaction of Chief Judicial

Magistrate, Bhojpur at Ara.

         AKV/-                                    (Hemant Kumar Srivastava,J.)