IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35438 of 2010
RANJIT KUMAR YADAV
Versus
THE STATE OF BIHAR
3 08.12.2010
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner, Ranjit Kumar Yadav seeks his bail in
connection with Khutauna P.S. Case No. 34 of 2010 registered
under sections 341, 323, 324, 307/34 of the Indian Penal Code
and subsequently section 302 of the Indian Penal Code was
also added.
Considering the nature of allegation levelled against
the petitioner as well as submissions of the parties, the
petitioner, namely, Ranjit Kumar Yadav is directed to be
released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Khutauna P.S. Case No. 34 of 2010 to the
satisfaction of Additional Chief Judicial Magistrate, Jhanjharpur,
District-Madhubani.
AKV/- (Hemant Kumar Srivastava,J.)