IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29212 of 2011
Meghu Yadav
Versus
The State Of Bihar
----------------------------------
2 13.9.2011 Heard learned counsel for the parties.
Petitioner is shown one of the
miscreants who set informant’s hut on fire.
The submission of learned counsel for
the petitioner is that petitioner has been
falsely implicated in the case due to enmity
and has been shown fleeing from the place of
occurrence along with seven others.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Buxar in Bagen Gola P.S. Case No. 27/2010.
AI ( Mandhata Singh, J.)