High Court Patna High Court - Orders

Bhola Yadav vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Bhola Yadav vs The State Of Bihar on 3 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3720 of 2011
                                     BHOLA YADAV
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2 3.2.2011 The petitioner is in custody in relation to Mufassil

P.S.Case no. 69 of 2010, which was instituted under Sections

302,328 and 201/34 IPC.

The allegation in the FIR is that the petitioner along

with others had forcibly administered poison to the deceased.

One of the co accused had came to this Court and in Cr. Misc.

No. 38261 of 2010 has been granted bail by order dated 7.1.2011

in which this Court has noticed the controversy with regard to

the institution of the case itself.

Be that as it may, let above named petitioner be

released on bail on urnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to the

satisfaction of C.J.M.,Nawadah, in Muffasil P.S.Case no. 69 of

2010.

Singh                                         ( Navaniti Prasad Singh, J.)