High Court Patna High Court - Orders

Bikash Yadav @ Bikash Kumar Yadav vs State Of Bihar on 7 March, 2011

Patna High Court – Orders
Bikash Yadav @ Bikash Kumar Yadav vs State Of Bihar on 7 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.39789 of 2010

                     BIKASH YADAV @ BIKASH KUMAR YADAV, Son of Mahesh
                     Prasad Yadav, resident of Village- Kahar Diyara, P.S. Sonepur,
                     District- Chapra, at present residing at Begusarai Railway Colony,
                     P.S. Begusarai Town, District- Begusarai      ----------- Petitioner
                                                  Versus
                                           STATE OF BIHAR
                                                -----------

03 07-03-2011 Heard Smt. Kumari Amrita, learned counsel for the

petitioner and Smt. Indu Bala Pandey, learned Addl.Public Prosecutor.

The petitioner, who is in custody in Bachhwara Rail P.S.

Case No.3 of 2010 for the offence under Section 364A of the Indian

Penal Code, has prayed for grant of bail on the ground that in this case

after investigation, the police has submitted chargesheet under Section

342 of the Indian Penal code. The petitioner is in custody since April,

2010.

The fact regarding submission of chargesheet under Section

342 of the Indian Penal Code has not been disputed by the learned

Addl.Public Prosecutor.

In view of the fact that chargesheet has been submitted under

Section 342 of the Indian Penal Code and the petitioner is in custody

since April,2010 let the petitioner above named 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 learned Railway Judicial

Magistrate , Barauni, Begusarai in connection with Bachhwara Rail P.S.

Case No.03 of 2010.

NKS/-                                      ( Rakesh Kumar,J.)