High Court Patna High Court - Orders

Saheb Yadav @ Labarna vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Saheb Yadav @ Labarna vs The State Of Bihar on 12 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.19778 of 2011
                                SAHEB YADAV @ LABARNA
                                            Versus
                                    THE STATE OF BIHAR


2   12-07-2011

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is not

named in the first information report but in course of

investigation, the stolen mobile was recovered from possession

of one, Krishna Yadav who disclosed that he had purchased the

aforesaid mobile from father of the petitioner and except the

aforesaid mobile, there is nothing against the petitioner, let the

petitioner, namely, Saheb Yadav @ Labarna be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand) with

two sureties of the like amount each in connection with

Asthawan P.S. Case No. 57 of 2010 to the satisfaction of Shri

Ajay Kumar, Judicial Magistrate, Ist Class, Nalanda at Bihar

Sharif.

         AKV/-                            (Hemant Kumar Srivastava,J.)