High Court Patna High Court - Orders

Arjun Choudhary vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Arjun Choudhary vs The State Of Bihar on 7 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.2287 of 2011
                         TULSI YADAV @ TULSI KUMAR YADAV
                                                Versus
                                    THE STATE OF BIHAR
                                                 with
                                  Cr.Misc. No.3331 of 2011
                                     ARJUN CHOUDHARY
                                                Versus
                                    THE STATE OF BIHAR
                                        -------

02/ 07.03.2011 Both the above stated petitions have arisen out of Town P.S.

Case no. 76/2010 registered under section 396 of the IPC and

accordingly, both the above stated petitions are being disposed of by

this common order.

Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners are not named in the first information report nor

anything was recovered from their conscious possession. It appears

that names of these petitioners came in the confessional statement of

co-accused but admittedly, petitioners were not put on test

identification parade. Moreover, having similar allegation co-accused

Shambhu Paswan has already been granted privilege of bail by this

court.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, petitioners (Tulsi Yadav @ Tulsi Kumar

Yadav and Arjun Choudhary) are directed to be released on bail in

connection with Town P.S. Case no. 76 of 2010 on furnishing bail

bond of Rs 10,000/- each with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Darbhanga.

      shahid                                               (Hemant Kumar Srivastava,J)