High Court Patna High Court - Orders

Pradeep Yadav @ Pradeep Kumar … vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Pradeep Yadav @ Pradeep Kumar … vs The State Of Bihar on 16 June, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.18904 of 2011
                                PRADEEP YADAV @ PRADEEP KUMAR YADAV
                                                       Versus
                                              THE STATE OF BIHAR
                                                   -----------

02. 16.06.2011. Heard.

There does not appear any reason from

the order passed by the learned Sessions

Judge as to why under same facts and

circumstances the petitioner was not admitted

to anticipatory bail specially when there was

no mention in the impugned order that any

injury had been caused on account of the act

complained of by the petitioner Pradeep Yadav

@ Pradeep Kumar Yadav.

Let the above named petitioner be

released on bail either in the event of his

arrest by the police or surrender in the

court below on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties

of the like amount each to the satisfaction

of Chief Judicial Magistrate, Araria in

Raniganj P.S.Case No.133 of 2010, subject to

the condition as laid down under Section

438(2)of the Cr.P.C.

B.Kr.                                       ( Dharnidhar Jha,J.)