High Court Patna High Court - Orders

Makku Yadav vs The State Of Bihar on 19 August, 2011

Patna High Court – Orders
Makku Yadav vs The State Of Bihar on 19 August, 2011
                  IN THE HIGH COUR T OF JUDICATURE AT PATNA
                             Cr.Misc. No.20656 of 2011
                        Makku Yadav Son of Sri Ram Lal Yadav
                                       Versus
                                 The State Of Bihar
                                      -----------

3. 19.08.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner is in jail custody since 11.04.2011 in a case registered

under Section 392 of the Indian Penal Code. Petitioner is named in the

First Information Report but as per informant, he came to know about

the name of the petitioner from the mouth of one unknown girl.

It would appear from the perusal of the impugned order that

during the course of investigation, two witnesses claimed to have seen

fleeing the petitioner and co-accused Bablu after the alleged occurrence

having bag in the hand of Bablu.

Learned Additional Public Prosecutor fairly conceded this fact

that except the aforesaid material, nothing has been found by the

Investigating Officer against the petitioner.

Considering the facts and circumstances of the case as well

as submissions of the parties, let the petitioner be released on bail on

furnishing bail bonds of Rs. 10, 000/-(ten thousand) each with two

sureties of the like amount each to the satisfaction of the Chief Judicial

Magistrate, Kaimur at Bhabhua in connection with Durgawati P.s. Case

No. 22 of 2011.

(Hemant Kumar Srivastava, J.)
Saif