IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28637 of 2011
=============================================
Arvind Yadav @ Beena Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 12-09-2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Victim was left by the petitioner after giving
threatening that in future she would be killed, clearly shows that
assault was not with motive to kill. Another allegation is about
dragging the informant towards pane for outraging her modesty
but without any specification of overt act towards that act and
petitioner remained in custody since 16.06.2011.
Considering the facts and circumstances of the
case, prayer of the petitioner for bail is allowed.
Let the above named petitioner 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 C.J.M.,
Nalanda in connection with Nalanda P.S. Case No. 57 of 2011.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-