High Court Patna High Court - Orders

Pramod Yadav &Amp; Ors vs The State Of Bihar on 2 November, 2010

Patna High Court – Orders
Pramod Yadav &Amp; Ors vs The State Of Bihar on 2 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.32838 of 2010
                              1. PRAMOD YADAV
                              2. Binod Yadav
                                      Versus
                                THE STATE OF BIHAR
                                      -------

2/ 02.11.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Having similar allegation, petitioners’ mother, Nirmala

Devi has been allowed bail by this Court vide Cr. Misc. No. 21803

of 2010. Co-accused, Sahdev Yadav is specifically alleged for

stabbing the deceased.

Taking that into consideration, prayer of the petitioners

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 Govindpur P.S. Case No. 07 of 2010 above named

petitioners shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of C.J.M., Nawada subject to the conditions

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

shail                                           (Mandhata Singh, J.)