IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38200 of 2010
1. MOTI YADAV
2. Hari Nandan Yadav
3. Yugal Yadav
Versus
STATE OF BIHAR
------
3/ 09.03.2011 In view of the order dated 07.01.2011, application of
petitioner no.1 has been dismissed as withdrawn.
Learned counsel for the petitioners seeks permission to
withdraw the application of petitioner no.3 as during the pendency
of the application he has been arrested.
Such permission is accorded.
Accordingly, the application of petitioner no.3 is
dismissed as withdrawn.
Heard learned counsel for the petitioner no.2 and learned
counsel for the State.
There is no mention of abuse in name of informant’s
caste. Counter version of the case is also there which is Madanpur
P.S. Case No. 59 of 2010 filed on behalf of Basanti Devi, wife of
co-accused.
Considering the facts and circumstances of the case, the
prayer of the petitioner no. 2 is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Madanpur P.S. Case No. 58 of 2010 above named
petitioner no.2 shall be released on bail on furnishing bail bond of
Rs. 10,000/- (ten thousand) with two sureties of the like amount
2
each to the satisfaction of C.J.M., Aurangabad (Bihar) subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)