IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6722 of 2011
Laddu Yadav @ Ladu Yadav, Son of Bhairo Yadav, R/o-Vill.-Majlispur,
P.S.-Banka, District-Banka. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 24.03.2011 The petitioner is in custody in relation to Amarpur P.S.
Case No.154/09 instituted under Sections 302/201/34 of the Indian
Penal Code.
The informant is the village Chaukidar and he finds an
unidentified body with no external injury lying. The postmortem
report shows also no external injury but few ribs broken. The
petitioner is taken into custody only on basis of suspicion of having
being involved in the murder. The deceased who was later identified
but there is admittedly no eye witness nor strong circumstances in this
regard. The statement under Section 164 Cr.P.C., which implicates
the petitioner, also come over three months after the occurrence.
Several similarly accused persons in the present case have already
been granted bail by this Court by various orders.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the C.J.M., Banka in connection with Amarpur P.S. Case No.154/09.
Trivedi/ (Navaniti Prasad Singh, J.)