IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.466 of 2011
SHARWAN YADAV @ SARWAN KUMAR
Versus
THE STATE OF BIHAR
-----------
03/ 04.02.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Bihar P.S. Case
no.236/2010 registered under sections 457 and 380/34 of the IPC.
Allegedly, petitioner along with three persons entered in the
house of the informant with an intent to commit theft but the
informant woke up and raised alarm which attracted the villagers who
chased the petitioner and his associates and subsequently, petitioner
was arrested.
The contention of the learned counsel for the petitioner is
that nothing has been recovered from the possession of the petitioner
and the petitioner does not have any criminal antecedent.
In view of the aforesaid facts and circumstances of the case
as well as submissions of the parties, petitioner, Sharwan Yadav @
Sarwan Kumar is directed to be released on bail in connection with
Bihar P.S. Case no. 236 of 2010 on furnishing bail bond of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Nalanda at Biharsharif.
shahid (Hemant Kumar Srivastava,J)