High Court Patna High Court - Orders

Suresh Yadav vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Suresh Yadav vs State Of Bihar on 22 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.34712 of 2010
                                           SURESH YADAV
                                                Versus
                                         STATE OF BIHAR
                                            -----------

2. 22.09.10. Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in custody

since 26.07.10 in a case registered under

Sections 147, 148, 149, 307, 324, 332,333 and

353 of the I.P.C. and Sections 25(1-b), 26, 27

and 35 of the Arms Act.

It is alleged against the petitioner and

several others to have resorted to fire.

It is submitted that similarly situated

accused persons have been granted bail vide

several orders as contained in Annexures- 2, 3

and 4.

Considering the aforesaid submissions,

let the petitioner above named be released on

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

Thousand) with two sureties of the like amount

each to the satisfaction of the learned C.J.M.,

Katihar, in connection with Manihari P.S. Case

No. 105 of 2007.

In view of criminal history of

petitioner, let the learned court below will be
2

at liberty to cancel the bail of the petitioner

if the petitioner fails to appear on three

consecutive dates during trial.

U.K.                              (Dinesh Kumar Singh,J.)