IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22344 of 2008
BINOD YADAV
Versus
THE STATE OF BIHAR & ANR
-----------
3. 01.07.2008 Heard the counsel for the petitioners and the state.
Petitioner, Binod Yadav is alleged to have committed
offence u/S 498A and 494 of the IPC.
Petitioner’s case is that the complainant is not his
wife. It is has been stated that the complainant is wife of one,
Kamlesh yadav and the case has been instituted for
extracting the money.
Considering the fact, prayer for anticipatory bail on
behalf of the petitioner is allowed. In the event of his arrest or
surrender within four weeks from today in the court below, he
will be released on bail on furnishing bail bond of Rs 10,000/-
(ten thousand) with two sureties of the like amount each in
connection with Complaint Case No. 501/07 corresponding to
Trial No. 1745/08 to the satisfaction of ACJM, Bagaha, West
Champaran.
A.K.V ( Mridula Mishra, J.)