High Court Patna High Court - Orders

Rajharan Yadav &Amp; Ors vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Rajharan Yadav &Amp; Ors vs State Of Bihar on 9 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr Misc No 25485 of 2008
                           RAJHARAN YADAV & ORS
                                     Versus
                               STATE OF BIHAR
                                    -----------

2 09.07.2008 The petitioners are in custody since 19.02.2008 in relation to

Sathi Police Station Case No 61 of 2007 instituted under Section 307

and other sections of Indian Penal Code read with Arms Act. Their

earlier bail application vide Cr Misc No 12957 of 2008 was rejected by

this Court by order dated 13.05.2008 giving liberty to the petitioners to

renew their prayer for bail once chargesheet is filed. On behalf of

petitioners, it is stated that chargesheet has been filed and one of the

similarly placed co-accused, namely, Sayana Yadav has been granted

bail by this Court in Cr Misc No 5820 of 2008 by order dated

07.05.2008.

Having considered the matter, in view of the facts noted

above, let the petitioners Rajharan Yadav, Lal Babu Yadav and

Dashrath Yadav be released on bail on each of them furnishing bonds of

Rs 10,000/- (Rupees Ten Thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate, Bettiah,

West Champaran in Sathi Police Station Case No 61 of 2007.

       M.E.H./                                                    (Navaniti Prasad Singh)