IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18149 of 2010
TIKO YADAV son of late Ram Sudhari Yadav resident of vill.-Larjha Ghat,
P.S.-Bithan, District-Samastipur --------------Petitioner.
Versus
STATE OF BIHAR .
-----------
3. 24.6.2010 Heard Learned counsel for the petitioner and the State.
Informant’s brother was surrounded by accused persons
while he was coming with money withdrawn from the bank. He was
assaulted by them resulted into his death. Now submission of the
learned counsel for the petitioner is that five co-accused persons have
been named in the F.I.R. with specific overt act including snatching of
money but petitioner who has been added later due to previous enmity.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioner shall 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 Addl. Chief Judicial Magistrate, Rosera,
Samastipur, in connection with Bithan P.S. case no.65 of 2008 ,subject
to the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Sudip ( Mandhata Singh,J )