High Court Patna High Court - Orders

Sabha Yadav vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Sabha Yadav vs State Of Bihar on 8 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.23810 of 2008
                                         SABHA YADAV
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2 08/07/2008 Heard learned counsel for the petitioner and learned counsel

representing the State.

The case has been registered under sections 395 and 397 of

the Indian Penal Code against unknown.

Submission is that the petitioner is in custody since

22.2.2007 but he has not been put on test identification parade. There

is no recovery from. The petitioner’s name has come at belated stage

on the basis of information given by spy. Having similar allegation

other accused persons have been admitted to bail vide Annexures- 2

and 3.

Considering the facts and circumstances of the case, the

petitioner Sabha Yadav is directed to be released on bail on furnishing

of bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of Sri B.M. Singh, J. M. Ist Class,

Bhojpur at Ara in connection with Jagdishpur P.S. Case No. 94 of

2006.

avin.                                    (Shyam Kishore Sharma, J.)