High Court Patna High Court - Orders

Om Narayan Yadav vs The State Of Bihar on 14 January, 2011

Patna High Court – Orders
Om Narayan Yadav vs The State Of Bihar on 14 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.43336 of 2010
                    OM NARAYAN YADAV, SON OF LALMUNI YADAV.
                                          Versus
                                 THE STATE OF BIHAR
                                         -----------

02 14.01.2011 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner seeks his bail in connection with Buxar

(Town) P.S. Case No. 262 of 2010 registered under Sections 461,

379/511 of the Indian Penal Code.

Although, it is stated that petitioner was caught outside

the shop of the informant, but admittedly nothing has been recovered

from his conscious possession. It is not the case of the prosecution that

the petitioner had entered the shop of the informant.

Considering the above stated facts and circumstances as

well as submissions of the parties above named petitioner is directed to

be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Buxar in connection with above stated

Buxar (Town) P.S. Case No. 262 of 2010.

Shahzad                                           (Hemant Kumar Srivastava, J)