High Court Patna High Court - Orders

Laxman Yadav @ Doman Gope vs State Of Bihar on 14 July, 2010

Patna High Court – Orders
Laxman Yadav @ Doman Gope vs State Of Bihar on 14 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.24592 of 2010
            LAXMAN YADAV @ DOMAN GOPE SON OF MATHURA YADAV
            RESIDENT OF VILLAGE MANICHAK,P.S.NAGAR NOSHA,DISTRICT NALANDA
                                 Versus
                             STATE OF BIHAR
            For the petitioner : Mr. Manoj Kumar No.2
            For the State      : Mr. Addl.P.P.
                              -----------

02/ 14.07.2010 Heard learned counsel for the

parties.

Earlier the prayer for bail of the

petitioner was rejected on 25.01.2010 Vide

Cr.Misc.No. 40297 of 2009 considering the

fact that one of the co-accused Manoj Yadav

has been refused bail by a this Court

earlier.

Submission is that now the situation

has changed and co-accused Manoj Yaedav has

been admitted to bail on 28.4.2010 vide

Cr.Misc.No. 7678 of 2010 because in that case

the court has noted the report of the court

below that despite summons having been

issued, the police had failed to produce

witnesses for deposing in the court.

                              Considering               the           facts             and

                   circumstances          of    the     case,     let       the    above

                   named     petitioner          be     released       on       bail    on

                   furnishing       bail         bond       of    Rs.10,000/-(ten

                   thousand)      with         two     sureties       of     the       like

amount each to the satisfaction of Additional

Sessions Judge XII, Patna in Sessions Trial

No. 857 of 2009.

( Shyam Kishore Sharma, J. )
Tahir/-