High Court Patna High Court - Orders

Binod Yadav vs State Of Bihar on 24 November, 2010

Patna High Court – Orders
Binod Yadav vs State Of Bihar on 24 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.38631 of 2010
                                         BINOD YADAV
                                               Versus
                                        STATE OF BIHAR
                                             -----------

02. 24.11.2010 Heard the learned counsel for the petitioner and the

State.

For the non-bailable offence firing of shots are shown

without aiming anyone.

Having regard to the facts and circumstances of the

case, in the event of arrest or surrender within a period of one

month from the date of receipt/production of a copy of this order,

the above named petitioner shall 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 the Chief Judicial Magistrate,

Buxar in connection with Dumraon P. S. Case No.142/2010,

subject to the conditions as laid down under section 438(2) of the

Code of Criminal Procedure.

Vikash                                                   (Mandhata Singh, J.)