High Court Patna High Court - Orders

Phuleshwar Yadav &Amp; Anr vs State Of Bihar on 18 November, 2010

Patna High Court – Orders
Phuleshwar Yadav &Amp; Anr vs State Of Bihar on 18 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35721 of 2010
                              PHULESHWAR YADAV & ANR
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2 18.11.2010 Heard learned counsel for the petitioners as well as learned

counsel for the State.

Initially Chandi P.S. Case No.162 of 2008 was

registered under Section 376 as well as other sections of the I.P.C.

and the police after due investigation found the case untrue, but a

protest petition was filed and the case was proceeded on the basis

of aforesaid protest petition and subsequently cognizance under

Section 376/34 and 379/34 of the I.P.C. was taken.

Admittedly, having similar allegation some co-accused

persons have already been granted privilege of anticipatory bail by

another bench of this Court.

In the aforesaid circumstance petitioners, namely, (1)

Phuleshwar Yadav and (2) Upendra Yadav, in the event of their

arrest / surrender within 30 days from the date of communication

of this order to the concerned court in connection with Complaint

Case No.675 C of 2009, shall 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 learned Additional Chief

Judicial Magistrate, Hilsa (Nalanda), subject to conditions as laid

down under Section 438(2) of the Cr.P.C.

( Hemant Kumar Srivastava,J.)
PN/-