IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32101 of 2010
MITHILESH YADAV
Versus
STATE OF BIHAR
-----------
2. 1.09.2010 Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
since 19.07.2010 in a case registered under
Sections 323, 384, 387, 34 of the Indian Penal
Code and Section 27 of the Arms Act.
It is alleged that a ransom was demanded
from the informant and subsequently by
terrorizing the head worker of the informant
10,000/-rupees was snatched.
Though the petitioner is named in the
F.I.R. but it is submitted that Annexure-3
reflects that the villagers filed an application
against the informant for misappropriation of
the government fund. Hence the present case has
been lodged as a retaliatory measure. The
statement has been made in paragraph no.9 of the
petition that the petitioner has no criminal
antecedent.
Considering the aforesaid facts, let the
petitioner above named be released on bail on
furnishing bail bond of Rs. 10,000/-(Ten
2
Thousand) with two sureties of the like amount
each to the satisfaction of the learned
A.C.J.M., Barh, Patna, in connection with Barh
P.S. Case No. 177 of 2010.
U.K. (Dinesh Kumar Singh,J.)