High Court Patna High Court - Orders

Dinesh Yadav vs The State Of Bihar on 6 June, 2011

Patna High Court – Orders
Dinesh Yadav vs The State Of Bihar on 6 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.14733 of 2011
                     DINESH YADAV, SON OF MAHABIR YADAV, RESIDENT
                     OF VILLAGE- BIBIGANJ, P.S. NARPATGANJ, DISTRICT-
                     ARARIA.
                                       Versus
                                THE STATE OF BIHAR
                                             -----------

2. 06.06.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case which has

been registered for offence under Sections 395, 397 of the

Indian Penal Code and 27 Arms Act regarding dacoity of

cattles.

Submission is that the petitioner has no criminal

history and nothing has been seized from his possession

and he not named in the F.I.R. but he is not put on Test

Identification Parade as yet.

Considering the facts and circumstances of the

case, the above named 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 Chief Judicial Magistrate, Araria in

connection with Bhargama P.S. Case No. 01 of 2011.

Ibrar/-                                             ( Shyam Kishore Sharma, J.)