IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23727 of 2008
SURENDRA YADAV
Versus
STATE OF BIHAR
-----------
2 08/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
The petitioner was attempting to commit theft by unlocking
the Gumti but he was caught with lock and rod. He was handed over
to police.
Submission is that the petitioner was mercilessly thrashed
and handed over to police.
Considering the facts and circumstances of the case, the
petitioner Surendra Yadav is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the C.J.M.,
Bhojpur at Ara in connection with Jagdishpur P.S. Case No. 60 of
2008.
avin. (Shyam Kishore Sharma, J.)