High Court Patna High Court - Orders

Anup Yadav And Anr. vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Anup Yadav And Anr. vs The State Of Bihar on 14 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8181 of 2011
                                ANUP YADAV AND ANR.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3. 14.03.2011. Heard learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 341, 323, 325, 354,504 and 379/34

of the I.P.C.

It is alleged against the

petitioners to have made assault and Anil

Yadav took away gold chain of the

informant’s wife.

The accusations against the

petitioners are all under the bailable

sections and the specific accusation under

Section 379 of the Indian Penal Code is

against Anil Yadav.

Considering the aforesaid facts, let

the petitioners, Anup Yadav and Babulal

Yadav be released on bail in the event of

arrest or surrender before the learned court

below within a period of twelve weeks from

today in connection with Atari P.S. Case No.

38 of 2010 on furnishing bail bond of Rs.
2

10,000/-(Ten Thousand)each with two sureties

of the like amount each to the satisfaction

of the learned C.J.M.,Gaya, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)