High Court Patna High Court - Orders

Pramod Yadav @ Pramod Kumar vs The State Of Bihar on 19 January, 2011

Patna High Court – Orders
Pramod Yadav @ Pramod Kumar vs The State Of Bihar on 19 January, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.43325 of 2010

PRAMOD YADAV @ PRAMOD KUMAR, son of baidhyanath Yadav, R/o - village -
Gari bishnpura, P.S. - Lakhisarai, District - Lakhisarai.
                                                               ------ Petitioner.
                                     Versus
The State of Bihar
                                                          ----- Opposite Party.
                                      ******

02. 19.01.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Supplementary affidavit has been filed on behalf

of learned counsel for the petitioner.

Petitioner is one of the named accused in this

case. Earlier similar prayer was dismissed as withdrawn

vide order dated 08.11.2010 passed in Cr. Misc. No.

34497 of 2010. Petitioner carries allegation of entering in

the house of the informant with rifle along with his

brother, but used only butt of the rifle as a weapon to

assault two inmates of the family inflicting simple

injuries. Others are enjoying the privilege. As submitted,

the petitioner has got employment and he has to join very

soon.

Considering the facts and circumstances of the

case, in the event of his arrest/surrender before the court

below within four weeks of receipt of the copy of this

order, petitioner, namely, Pramod Yadav @ Pramod

Kumar, is directed to be released on bail on furnishing
-2-

bail bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Lakhisarai, in connection with

Lakhisarai P.S. Case No. 222 of 2010, subject to

condition laid down under Section 438(2) of the Criminal

Procedure Code with additional condition to remain

physically present before the court below on each and

every date at least for two years or till disposal of the case

whichever is earlier, in case of failure on four consecutive

dates, the liberty shall be deemed to be cancelled.

Rajeev/                                       (Akhilesh Chandra, J.)