IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43698 of 2010
DINESH YADAV
Versus
THE STATE OF BIHAR
------
2/ 15.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Bomb was manufactured in the house of one Triloki
Yadav by him and others. One of the bombs exploded resulting into
injuries even to death of Triloki Yadav. Petitioner is suspected to go
there to purchase a bomb. Some of the co-accused, inmates of the
house faced trial and acquitted vide Sessions Trial No. 187 of 2005,
1298 of 2005 and 46 of 2005.
Considering the facts and circumstances of the case,
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 Banka P.S. Case No. 144 of 2004 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., Banka subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)