High Court Patna High Court - Orders

Bhukar Yadav @ Bhukur Yadav vs The State Of Bihar on 15 September, 2010

Patna High Court – Orders
Bhukar Yadav @ Bhukur Yadav vs The State Of Bihar on 15 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.33628 of 2010
                            BHUKAR YADAV @ BHUKUR YADAV
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 15.09.2010 Heard learned counsel for the petitioner as well

as learned counsel appearing for the state.

As per the F.I.R. itself, the murder was committed

by other accused persons. So far the petitioner is

concerned, it is alleged that he threw the dead body in Koshi

rived. Moreover, some of the co-accused persons have

already been granted bail either by this court or by lower

court itself and the case of this petitioner stands on similar to

that of co-accused persons who have already been granted

bail.

Considering the aforesaid circumstance as well

as submissions of the parties, I direct the petitioner, Bhukar

Yadav @ Bhukur Yadav 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 Salakhua P.S.

Case No. 131 of to the satisfaction of R.R. Sahay, J.M.

Saharsa of Saharsa.

( Hemant Kumar Srivastava, J.)
AKV/-