IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9545 of 2008
MANTU YADAV
Versus
THE STATE OF BIHAR
-----------
3 9.7.2008 Heard the parties.
The petitioner is an accused in a case under sections
302, 201 and 120B of the Penal Code.
Learned counsel for the petitioner submits that the case
was investigated and the police found the case to be false but the
Magistrate has taken cognizance and as such he has been arrested.
Learned counsel also refers to the order of this court passed in Cr. Misc.
No. 9307 of 2007 by which Kailu Yadav and others have been granted
anticipatory bail on 26.5.2008.
Considering the fact that others have been granted
anticipatory bail, the petitioner Mantu Yadav is directed to be released
on bail in Dharhara PS Case No. 38/2001, G.R. No. 317/2001 on
furnishing bail bond of rupees ten thousand with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Munger.
haque (Sheema Ali Khan, J.)