IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21094 of 2011
Ram Pravesh Yadav
Versus
The State Of Bihar
-----------
02. 04.07.2011 Heard learned counsel for the petitioner and
State.
In this case instituted against unknown.
Petitioner’s name emerged during investigation as one
of the suspects involved in this broad day killing of
brother of the informant merely on the ground that
there was a dispute as regard to appointment of
teacher in a school. Except suspicion as of a
conspirator nothing more appears against the
petitioner.
Considering the facts and circumstances of
the case, in the event of arrest or surrender within a
period of four weeks from today, let the petitioner,
namely, Ram Pravesh Yadav, be enlarged on bail on
furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Aurangabad, till submission of charge sheet, in
connection with Deo P.S. Case No. 12/2011, subject
to condition under section 438(2) of the Code of
Criminal Procedure, and additional condition to attend
2
the court regularly till submission of charge sheet, in
the event of failure on three consecutive dates,
without any reasonable explanation, the privilege
granted shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)