High Court Patna High Court - Orders

Birendra Yadav vs State Of Bihar on 13 August, 2010

Patna High Court – Orders
Birendra Yadav vs State Of Bihar on 13 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25434 of 2010
                 BIRENDRA YADAV son of late Dharmadeo Yadav---------Petitioner.
                                            Versus
                                    STATE OF BIHAR .
                                          -----------

2. 13.8.2010 Heard Learned counsel for the petitioner and the State.

There is case and counter case. Offence under section 397 of

the Indian Penal Code is ornamental and petitioner is not alleged for

abuse in name of informant’s caste.

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, 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, Arrah, in connection

with Ara Muffasil P.S. case no.94 of 2010 ,subject to the conditions as

laid down under section 438(2) of the Code of Criminal Procedure.

      Sudip                                            ( Mandhata Singh,J )