IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44959 of 2010
UPENDRA YADAV & ANRS
Versus
THE STATE OF BIHAR
-----------
2 28.01.2011 Heard learned counsel for the petitioners as well as
learned counsel for the state.
It would appear from perusal of F.I.R. that name of
petitioners has been given by the informant as suspects. It
would further appear from impugned order of learned IVth
Additional Sessions Judge- Naugachia that in course of
investigation, no direct or circumstantial evidence could be
collected against the petitioners. Admittedly, there is long
standing enmity between the parties.
Considering the facts and circumstances as well as
submissions of the parties, the petitioners, namely, Upendra
Yadav and Ajay Yadav are directed to 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 Gopalpur
(Rangra) P. S. Case No. 177 of 2010 to the satisfaction of
Additional Chief Judicial Magistrate, Naugachia, District-
Bhagalpur.
AKV/- (Hemant Kumar Srivastava,J.)