IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12255 of 2011
Arvind Yadav
Versus
The State Of Bihar
-----------
03/ 12.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is languishing in jail custody since 19.11.2010 in
a case registered under sections 395, 397,120B and 412 of the IPC
Petitioner is named in the first information report and in
course of investigation some witnesses have claimed to have
identified the petitioner committing the alleged crime.
Submission on behalf of the petitioner is that the petitioner
is resident of Mayurba whereas informant is resident of village
Karharwa and there is nothing in the first information report as to how
the informant came to know about the petitioner and similar position
in respect of other witnesses. It is further contended by him that
admittedly, one co-accused Munna Yadav was caught at the spot but
the said Munna Yadav did not disclose the name of the petitioner as
his associate. It is also pointed out by him that the petitioner does not
have any criminal antecedent.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the petitioner,
Arvind Yadav, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Supaul in Triveniganj P.S. Case no.
137/2009.
shahid (Hemant Kumar Srivastava,J)