High Court Patna High Court - Orders

Sukai Yadav vs State Of Bihar on 3 December, 2010

Patna High Court – Orders
Sukai Yadav vs State Of Bihar on 3 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.32821 of 2010
                                          SUKAI YADAV
                                                Versus
                                         STATE OF BIHAR
                                              -----------

03 03.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for the State assisted by learned counsel for the

informant.

Petitioner along with one co-accused, namely,

Upendra Yadav, are named in written report of the informant and

it is said that petitioner as well as co-accused dashed the

informant’s nephew, as a result, of which he died on next day of

the aforesaid occurrence.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, petitioner, namely, Sukai

Yadav, is directed to be released on bail on furnishing bail bonds

of Rs. 10,000/- with two sureties of the like amount each to the

satisfaction of C.J.M, Bettiah, West Champaran in connection with

Nautan P.S. Case No. 141 of 2010.

Shahzad                                       (Hemant Kumar Srivastava, J )