High Court Patna High Court - Orders

Upendra Yadav vs The State Of Bihar on 3 November, 2010

Patna High Court – Orders
Upendra Yadav vs The State Of Bihar on 3 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.21864 of 2010
UPENDRA YADAV, S/o - Late Rameshwar Singh, R/o - village -
Hichhan Bigha, P.S. - Daudnagar, District - Aurangabad.
                                             --------- Petitioner.
                               Versus
THE STATE OF BIHAR                           --- Opposite Party.
                              -------

03. 03.11.2010 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for

the State who is armed with carbon copy of the

case diary up to paragraph 53 dated 19.06.2010.

Petitioner is named accused in this case

which squarely covered under the decision of

Apex Court in a case of Jorgia Pentiah v. State

of A.P. reported in 2009(1)BCCR 153(SC). There

is nothing specific against the petitioner.

Considering the facts and circumstances

of the case, in the event of his

arrest/surrender before the court below within

four weeks of receipt of the copy of this

order, petitioner, namely, Upendra Yadav, is

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand only)

with two sureties of the like amount each to

the satisfaction of S.D.J.M. Daudnagar, in

connection with Daudnagar P.S. Case No. 108 of

2009, subject to condition laid down under
-2-

Section 438(2) of the 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.)