High Court Patna High Court - Orders

Brahamdeo Yadav vs The State Of Bihar on 24 January, 2011

Patna High Court – Orders
Brahamdeo Yadav vs The State Of Bihar on 24 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.44540 of 2010
                   BRAHAMDEO YADAV, SON OF LATE LATAYAN YADAV
                                                Versus
                                   THE STATE OF BIHAR
                                       ........

2. 24.01.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with Sessions Trial

No. 361 of 2010 (arising out of Laxamipur P.S. Case No. 39 of 2005

registered under sections 376, 452, 323, 580 of the Indian Penal Code

on the ground that he had no knowledge about the commitment of the

above stated Laxamipur P.S. Case No. 39 of 2005 and as soon as he

got knowledge of the commitment of the aforesaid case he voluntarily

surrendered before the learned court below on 1.12.2010 and since

then he is languishing in jail custody.

Considering the above stated facts as well as submissions

of the parties, petitioner, is directed to 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 Additional District Judge,

Fast Track Court- II, Jamui in connection with above stated Sessions

Trial No. 361 of 2010 arising out of Laxamipur P.S. Case No. 39 of

2005.

(Hemant Kumar Srivastava,J)
Amit