IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18882 of 2010
SRI BHAGWAN YADAV
Versus
STATE OF BIHAR
-----------
3 17.8.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under sections
302, 120B/34 of the Penal Code and section 27 of the Arms Act.
Learned counsel for the petitioner submits that the
allegation against the petitioner is that he along with three other
accused persons had gone to call the deceased Santosh Ojha from
his house for doing certain Panchayat. He further submits that co-
accused Suryadeo Yadav, Srikant Yadav, Islam Mian and Bilari
Yadav have already been granted bail by a bench of this court. The
petitioner is in custody since 21.11.2009.
Considering the facts and circumstances of the case,
the petitioner Sri Bhagwan Yadav is directed to be released on bail
in connection with S.Tr.No.80 of 2010 arising out of Simari P.S.
Case No.110 of 2007 on furnishing bail bond of Rs.5,000/- with
two sureties of the like amount each to the satisfaction of the 2nd
Additional Sessions Judge, Buxar subject to the condition that he
shall not absent himself in the court below for two consecutive
dates till three witnesses are examined in trial.
(S.P.Singh,J)
KHAN