High Court Patna High Court - Orders

Bijay Yadav @ Vijay Kumar Yadav … vs State Of Bihar on 9 November, 2010

Patna High Court – Orders
Bijay Yadav @ Vijay Kumar Yadav … vs State Of Bihar on 9 November, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.36352 of 2010

1.

BIJAY YADAV @ VIJAY KUMAR YADAV, Son of Nawal Kishore Yadav

2.DHARMENDRA YADAV, Son of Vijay Kumar Yadav @ Vijay Yadav

3.JITENDRA YADAV, Son of Vijay Kumar Yadav @ Vijay Yadav
All Resident of Village Bangama, P.S. Harpur, District Munger.

………Petitioners

Versus

THE STATE OF BIHAR
……..Opposite Party

02/- 09-11-2010 Heard learned counsel for the three petitioners and

Additional Public Prosecutor for the State.

Petitioners are named accused in this case and in

almost similarly situated circumstance co-accused Rajesh

Yadav has already been granted the privilege vide order

dated 21.09.2010 in Cr. Misc. No. 28544 of 2010.

Considering the facts and circumstances of the

case, in the event of their arrest/surrender before the court

below within four weeks of receipt of the copy of this order,

petitioners, namely, 1. Bijay Yadav @ Vijay kumar Yadav,

2. Dharmendra Yadav and 3. Jitendra Yadav, are directed to

be released on bail on furnishing bail bond of Rs. 10,000/-

(ten thousand only) each with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Munger in connection with Harpur P.S. Case No. 3 of 2010,
-2-

subject to condition laid down under Section 438 (2) of the

Criminal Procedure Code with additional condition to

remain physically present before the court below till

disposal of the case, in case of failure on two consecutive

dates, the liberty shall be deemed to be cancelled.

Praveen
(Akhilesh Chandra, J.)