IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19989 of 2010
1. HARENDRA YADAV &
2. ARJUN YADAV
Versus
STATE OF BIHAR
---------
3 28.06.2010. Heard learned counsel for the parties.
The petitioners have been made accused in a case under
sections 392 and 411 of the Penal Code.
The petitioners submit that allegation of pointing the pistol
is against one Munna Yadav and they are in custody for ten months.
In view of the facts and circumstances of the case, let the
petitioners as above be released on bail on furnishing bail bond of
Rs.5000/-(five thousand) each with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Gopalganj in
Bhorey Police Station case no. 97 of 2009, GR No. 1102 of 2009.
Petitioners would not be absent for two consecutive dates at
a stretch till all the witnesses are examined in trial.
Petitioners would report to the Police Station once every
two months and file his appearance to this effect in the court in seisin
of the case.
Violation of conditions would lead to cancellation of bail
bond.
Shashi. (Samarendra Pratap Singh, J.)