High Court Patna High Court - Orders

Akhilesh Yadav @ Akhileshwar … vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Akhilesh Yadav @ Akhileshwar … vs State Of Bihar on 26 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38584 of 2010
                   AKHILESH YADAV @ AKHILESHWAR YADAV
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 26.11.2010 Heard learned counsel for the parties.

Petitioner is named by co-accused

Baleshwar Yadav from whose possession

counterfeit/fake notes of Rs. 50/- and Rs.100/-

are recovered. The submission of learned counsel

for the petitioner is that this much of evidence

may never be taken for refusal of anticipatory

bail.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall 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 Chief Judicial

Magistrate, Patna in Hawai Adda P.S. Case No.

127/09, subject to the condition as laid down

under section 438(2) Cr.P.C.

However, at the stage of hearing the

case on the point of charge, anticipatory bail

so granted to this petitioner may be justified
2

by the court below considering further material

collected in the case.

AI                                ( Mandhata Singh, J.)