1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35861 of 2010
KISHORE YADAV S/O MANIK YADAV
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
3 07.03.2011
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State
Petitioner is named accused in this case,
carries allegation of shooting at the informant. There is
admitted enmity between the parties. Petitioner, having
no criminal antecedent, is in custody since for about a
year.
Considering the facts and circumstances of
case, the petitioner is directed to be enlarged on bail on
his furnishing bonds of Rs.10,000/- (Rupees ten
thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate,
Bhagalpur, in Sabour (Lodipur) P.S. Case no. 327 of
2009 with the condition that the petitioner shall remain
present before the court below on each and every date till
disposal of the case. If the petitioner fails to remain
present on three consecutive dates without any
2
reasonable explanation, the privilege granted shall be
deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad