IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17989 of 2011
Nepali Dom
Versus
The State Of Bihar
with
Cr.Misc. No.17892 of 2011
Gauri Yadav
Versus
The State Of Bihar
with
Cr.Misc. No.18012 of 2011
Kanhai Paswan @ Lulha @ Kanhai Yadav
Versus
The State Of Bihar
-----------
2 5.7.2011 Heard learned counsel for the parties.
Name of petitioners of all the three
cases appeared in the case on their confession
or confession of co-accused made before the
Police but confession of petitioner Kanhai
Paswan @ Lulha @ Kanhai Yadav of Cr.Misc.No.
18012 of 2011 is leading to recovery as observed
by the Additional Sessions Judge while rejecting
his prayer.
In the facts of the case, prayer for
bail on behalf of petitioner Kanhai Paswan @
Lulha @ Kanhai Yadav of Cr.Misc.No. 18012 of
2011 is rejected.
So far petitioner namely Nepali Dom of
Cr.Misc.No. 17989 of 2011 and petitioner namely
Gauri Yadav of Cr.Misc.No. 17892 of 2011 are
concerned, their prayer for bail is allowed.
2
They are directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like
amount each to the satisfaction of Additional
Chief Judicial Magistrate, Patna City in Fatuha
P.S. Case No. 29/2011.
AI ( Mandhata Singh, J.)