IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33604 of 2010
MAHESH PRASAD YADAV @ MAHESH KUMAR YADAV
Versus
STATE OF BIHAR
-----------
2 15.09.2010 Heard learned counsel for the petitioner as well
as learned counsel appearing for the state.
Admittedly, the petitioner is neither named in the
F.I.R. nor anything has been recovered from his conscious
possession. The case has been instituted u/S 414 of the IPC
and other various sections of the Arms Act. Though the
impugned order reveals that there is some material against
the petitioner but learned counsel for the state could not
succeed to bring the aforesaid materials.
Considering the aforesaid submissions as well as
circumstances of the parties, I direct the petitioner, Mahesh
Prasad Yadav @ Mahesh Kumar Yadav to be released on
bail on furnishing bail bond of Rs 10,000/- (ten thousand)
with two sureties of the like amount each In connection with
Darpa P.S. Case No. 8 of 2010 to the satisfaction of Sub
Divisional Judicial Magistrate, Raxaul at Motihari, West
Champaran.
( Hemant Kumar Srivastava, J.)
AKV/-