High Court Patna High Court - Orders

Satendra Singh Yadav @ Satendra … vs State Of Bihar on 22 April, 2011

Patna High Court – Orders
Satendra Singh Yadav @ Satendra … vs State Of Bihar on 22 April, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CR. APPEAL (DB) No.1455 of 2007
           SATENDRA SINGH YADAV @ SATENDRA YADAV
                             Versus
                       THE STATE OF BIHAR
                              ****

/6/ 22 April 2011 I.A. No. 504 of 2011

Heard the counsel for the appellant and the

State.

The appellant’s seeks provisional on the

ground that marriage of his daughter, Kumari Puja, which

is scheduled to be held on 09.05.2011.

When the appellant has made this prayer then

a report was called for from the concerned Police Station

about the claim of the marriage of the appellant’s

daughter. The report has come, which mentions that the

appellant’s daughter’s marriage has been fixed on the date.

Considering the report, the appellant, Satendra

Singh Yadav @ Stendra Yadav, is directed to be released

on provisional bail till 16th May, 2011, on furnishing bail

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

sureties of the like amount each in connection with S.T.

No. 280 of 2006/16 of 2007 to the satisfaction of

Additional District and Sessions Judge, Fast Track Court,
2

V, Rohtas at Sasaram.

The appellant will surrender on 18th May,

2011, and file an affidavit in this Court immediately. The

trial Court will also send a report showing the surrender of

the appellant. If the appellant does not surrender on that

date then trial Court will take all steps for his arrest. It is

made clear that one of the bailors shall be a Government

servant and another bailor shall be his close relative.

(Shyam Kishore Sharma, J.)

( Gopal Prasad, J.)
S.A.