IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15087 of 2010
SANJEET YADAV @ SANJEEV YADAV
Versus
STATE OF BIHAR
-----------
4 30.11.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Petitioner is not named in the F.I.R. but allegedly,
one Yamaha motorcycle bearing Registration No. BR 38B-
1088, which had been used in commission of the alleged
crime, was recovered from the house of the petitioner.
Admittedly, name of this petitioner surfaced in this case in
confessional statement of co-accused, Raju Kumar Yadav
who has already been acquitted by learned Additional
Sessions Judge (F.T.C.-VI), Araria.
Learned counsel for the petitioner points out that
the seized motorcycle belongs to the brother of the
petitioner. He also points out that several co-accused
persons have already been granted privilege of bail.
Considering the aforesaid facts and
circumstances as well as submission of the parties,
petitioner, namely, Sanjeet Yadav @ Sanjeev Yadav is
directed to be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Forbesganj P.S. Case No. 528 of
2007 registered under sections 394, 302, 120(B) of the
2
Indian Penal Code, to the satisfaction of Chief Judicial
Magistrate, Araria.
AKV/- ( Hemant Kumar Srivastava,J.)