IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.217 of 2011
RAJENDRA YADAV
Versus
THE STATE OF BIHAR
02/ 03.02.2011
Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner is languishing in jail custody since 9.12.2009 in
connection with Makhdumpur(Tehta) P.S. Case no.9/2009 registered
under sections 395 and 397 of the IPC.
Petitioner is not named in the first information report and it
appears from impugned order that nothing has been recovered from
the conscious possession of the petitioner. Although learned Addl.
Sessions Judge has referred some paragraphs of the case diary but
learned counsel for the petitioner submits that the aforesaid
paragraphs of the case diary contain only confessional statements of
the co-accused persons.
Considering the facts and circumstances of the case as well
as submissions of the parties, the petitioner, Rajendra Yadav is
directed to be released on bail on furnishing bail bond of Rs 10,000/-
with two sureties of the like amount each to the satisfaction of the
Addl. Sessions Judge FTC No. IV, Jehanabad in Sessions Trial no.
259 of 2010/ 65 of 2010 arising out of Makhdumpur (Tehta) P.S.
Case no. 9/2009.
shahid (Hemant Kumar Srivastava,J)