IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 4902 of 2011
Bishundeo Yadav, son of late Nirdhan Yadav, resident of village -
Sonbarsa, P S - Chautham, District - Khagaria - Petitioner
Versus
The State of Bihar - Opposite Party
-----------
2 03.03.2011 The petitioner is in custody in relation to Chautham Police
Station Case No 48 of 2009 instituted under Section 302 and other
sections of Indian Penal Code read with Section 27, Arms Act. Learned
counsel for the petitioner states that in the first information report, there is
nothing specific as against the petitioner. He further submits that under
similarly circumstances, one Narsingh Yadav, similarly placed, has
already been granted bail by this Court in Cr Misc No 15328 of 2010 by
order dated 23.08.2010.
In the facts and circumstances of the case, the petitioner
Bishundeo Yadav is directed to be released on bail on his furnishing
bonds of Rs 10,000/- (Rupees Ten Thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate, Khagaria in
Chautham Police Station Case No 48 of 2009.
M.E.H./ (Navaniti Prasad Singh)