IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29311 of 2011
Barun Yadav Phuleshwar Yadav R/O,Muhalla Lal
Darwaza,P.S.-Kotwali,Dist.-Munger.
Versus
The State Of Bihar
----------------------------------
3. 25/10/2011 Application is under sections 439 and
440 of the Code of Criminal Procedure.
Case is under sections 307, 324, 341,
386, 504 read with 34 of the Indian Penal Code
and section 27 of the Arms Act. Petitioner is
not named in the F.I.R. Later on, during
investigation, some of the witnesses have
named this petitioner as present at the place
of occurrence at the time of occurrence.
Petitioner is in custody since
16.6.2011.
Considering the above facts and
circumstances, this application is allowed.
The court below is directed to release the
petitioner on bail on furnishing bail bond of
Rs.10,000/- (Rupees ten thousand) with two
sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Munger in Kotwali P.S.Case No.222 of 2011,
G.R.No.1022 of 2011.
Pradeep/ ( J. N. Singh,J.)