IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39629 of 2010
NARESH YADAV
Versus
The STATE OF BIHAR
-----------
3/ 24.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is alleged for excavation and collection of
bolders but submission is finding no presence of this petitioner
from the site of excavation.
Having considered the facts and circumstances of the
case, prayer of petitioner 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 Forest Case No. 46 of 2006, Tr. No. 584 of 2010
above named petitioner shall 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 C.J.M., Gaya subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)