High Court Patna High Court - Orders

Dharmendra Kumar Yadav vs The State Of Bihar on 20 June, 2011

Patna High Court – Orders
Dharmendra Kumar Yadav vs The State Of Bihar on 20 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.12278 of 2011
                               DHARMENDRA KUMAR YADAV
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

3 20.06.2011 Heard learned counsel for the petitioner as well

as learned counsel for the state.

The petitioner is not named in the FIR but in

course of investigation, the name of this petitioner came in

this case at paragraphs-11, 12 & 14 of the case diary. The

aforesaid paragraphs reveal that 10-12 days ago, an

altercation had taken place between the deceased and the

petitioner and except the aforesaid material, there is nothing

against the petitioner.

Considering the aforesaid facts and

circumstances, let the petitioner, namely, Dharmendra

Kumar Yadav 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 Darauda P.S. Case No. 200

of 2010 to the satisfaction of Chief Judicial Magistrate,

Siwan.

AKV/-                                      ( Hemant Kumar Srivastava,J.)