High Court Patna High Court - Orders

Kaminder Yadav @ Kamender Yadav @ … vs The State Of Bihar on 4 July, 2008

Patna High Court – Orders
Kaminder Yadav @ Kamender Yadav @ … vs The State Of Bihar on 4 July, 2008
                     In the High Court of Judicature at Patna
                           Cr. Misc. No.23878 of 2008
                   Kaminder Yadav @ Kamender Yadav @
                   Kamendra Prasad Vrs. The State of Bihar
                                      ****

/2/ 04.07.2008 Heard the counsel for the petitioner and the State.

2. Petitioner is not named in the first information

report. During investigation, one of the witnesses made

statement regarding his presence, but that has been falsified in

the evidence of eye witness during trial in connection with the

case.

3. Considering the facts, the prayer for anticipatory

bail on behalf of the petitioner, Kaminder Yadav @

Kamender Yadav @ Kamendra Prasad, is allowed. He is

directed to be released on anticipatory bail, in case of his

surrender before the Court concerned within four weeks from

today, on furnishing bail bond of Rs.10,000/- (rupees ten

thousand) with two sureties of the like amount each in

connection with Atri P.S. Case No. 36 of 2004 to the

satisfaction of the Chief Judicial Magistrate, Gaya, subject to

the condition laid down under Section 438(2) of the Criminal

Procedure Code.

( Mridula Mishra, J. )
Cp:3/S.A.