High Court Patna High Court - Orders

Surendra Yadav &Amp; Anr vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Surendra Yadav &Amp; Anr vs State Of Bihar on 19 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.28276 of 2010
1.   Surendra Yadav,
2.   Binod Kumar Yadav @ Binod Yadav,
     Both sons of Late Ganga Yadav, resident of village -
     Majharia, P.S. - malahi, District - East Champaran.
                                                 ---- Petitioners.
                               Versus
THE STATE OF BIHAR                           ---- Opposite Party.
                              -------

02. 19.11.2010 Heard learned counsel for the two

petitioners and learned Additional Public

Prosecutor for the State.

Petitioners are named accused in this

case with allegation of terrorizing and taking

away some fish. There is nothing appears

specific against the petitioner.

Considering the facts and circumstances

of the case, in the event of their

arrest/surrender before the court below within

four weeks of receipt of the copy of this

order, petitioners, namely, Surendra Yadav and

Binod Kumar Yadav @ Binod Yadav, are directed

to be released on bail on furnishing bail bond

of Rs. 10,000/- (ten thousand only) each with

two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Motihari, East Champaran, in connection with

Paharpur P.S. Case No. 139 of 2008, subject to

condition laid down under Section 438(2) of the
-2-

Criminal Procedure Code with additional

condition to remain physically present before

the court below on each and every date till

disposal of the case, in case of failure on two

consecutive dates, the liberty shall be deemed

to be cancelled.

Rajeev/                           (Akhilesh Chandra, J.)