High Court Patna High Court - Orders

Shambhu Yadav @ Shambhu Prasad … vs The State Of Bihar on 29 June, 2010

Patna High Court – Orders
Shambhu Yadav @ Shambhu Prasad … vs The State Of Bihar on 29 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.21934 of 2010
              SHAMBHU YADAV @ SHAMBHU PRASAD YADAV
                               Versus
                        THE STATE OF BIHAR
                            -----------

2. 29.6.2010. Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing

on behalf of the State.

The petitioner is in custody in

connection with Jehanabad P.S.Case No.251 of 2010

for offence punishable under Sections 414, 379,

411 and 120B of the Indian Penal Code.

Considering the submissions of the

learned counsel for the petitioner that the

petitioner has clean antecedent and has never

been involved in any criminal case and that he

has remained in custody since 26.4.2010 for the

alleged offence, let the petitioner Shambhu Yadav

alias Shambhu Pd. Yadav be released on bail on

his furnishing bail bond of Rs.10,000/- (ten

thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial

Magistrate, Jehanabad in connection with

Jehanabad P.S.Case No.251 of 2010, subject to

condition that the father of the petitioner would

stand as one of the bailor and who shall be under

a duty to inform the court below in case the
2

petitioner is named or gets involved in any other

case of similar nature after his release and

whereupon the court concerned shall be at liberty

to cancel the bail bonds of the petitioner on

grounds of misuse.

ahk                       (Jyoti Saran, J.)