High Court Patna High Court - Orders

Soni Yadav &Amp; Anr vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Soni Yadav &Amp; Anr vs State Of Bihar on 14 July, 2008
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.9549 of 2008
                  HAR GOVIND YADAV & ORS
                            Versus
                       STATE OF BIHAR

                                  With

                   Cr.Misc. No.15570 of 2008
                       SONI YADAV & ANR
                              Versus
                        STATE OF BIHAR
                            -----------

3 14.07.2008 Heard the learned counsel for the

petitioners and the State in connection with bail

application of Mukesh Yadav in Cr. Misc. No.9549 of

2008 and Soni Yadav and Rabindra Yadav @

Ramendra Yadav in connection with Cr. Misc.

No.15570 of 2008 under Sections 435, 427 & 379/34

of the I.P.C.

The F.I.R. has been registered under

Sections 435, 427 & 379/34 of the I.P.C. on the basis

of written application of Kashi Yadav regarding arson

in his Khalihan by the named accused persons

including the petitioner.

Except Section 379 I.P.C. all the offences

are bailable. Other accused persons Har Govind

Yadav and Dharmendra Yadav have already been

granted bail vide order dated 15.05.2008.

Considering the facts and circumstances,
2

petitioners Mukesh Yadav, Soni Yadav and Rabindra

Yadav @ Ramendra Yadav are ordered to be released

on bail on furnishing bail bond of Rs.10,000/- (Ten

thousand) each with two sureties of the like amount

each to the satisfaction of the C.J.M., Bhojpur at Ara

in connection with Narayanpur P.S. Case No.11 of

2007.

Mkr.              (Shyam Kishore Sharma, J)