IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14289 of 2010
DAYA SHANKAR YADAV
Versus
THE STATE OF BIHAR
------
3/ 20/09/2010 Heard learned counsel for the petitioner and learned
counsel for the State.
There is direct allegation against this petitioner about
setting informant’s hut on fire which is doubted on the ground that
land dispute is there in between the parties. His father deposed
against informant in a case filed by one Bisundeo Yadav vide
Compliant Case No. 17(c) of 2007. Further referring the
circumstance that really if the hut was set on fire by lighting
matchstick by this petitioner and watched by the informant, the
distance should not be so away that it was not possible for him to
make alarm to quench the fire.
Considering the facts and circumstances of the case, the
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Beldaur P.S. Case No. 06 of 2010 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 C.J.M., Khagaria subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)