High Court Patna High Court - Orders

Pawan Yadav vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Pawan Yadav vs State Of Bihar on 19 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.38016 of 2010
                                         PAWAN YADAV
                                              Versus
                                        STATE OF BIHAR
                                            -----------

2/ 19.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Submission is about filing of counter case

for the incident of the same day for the land dispute

and allegation of no overt act at petitioner’s hand.

Taking that into consideration, prayer of the

petitioner for grant of anticipatory bail 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 Sonbersa Raj

P.S. Case No. 57 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., Saharsa

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                                           ( Mandhata Singh, J.)