High Court Patna High Court - Orders

Shyam Sundar Yadav vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Shyam Sundar Yadav vs State Of Bihar on 7 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.35393 of 2010
                   SHYAM SUNDAR YADAV, S/O SRI KAMESHWAR YADAV,
                                                          ...........Petitioner .
                                 Versus
                            STATE OF BIHAR .
                                -----------

2/ 07.10.2010 Heard learned counsel for the petitioner and for the

State.

The sole petitioner, who is in custody in connection

with Darbhanga (Sitamarhi) G.R.P.S Case No. 35 of 2010 for the

offence under Section 379 of the Indian Penal Code has prayed for

grant of bail.

Learned counsel for the petitioner submits that the

petitioner is in custody since 12.6.2010 that is date of occurrence.

Keeping in view, the nature of accusation and period

of custody, let the above named petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- with two sureties of like

amount each to the satisfaction of the Judicial Magistrate Railway,

Samastipur in connection with Darbhanga (Sitamarhi) G.R.P.S.

Case No. 35 of 2010.

Bhardwaj                                              ( Rakesh Kumar, J.)