High Court Patna High Court - Orders

Binod Yadav @ Binod Kumar @ Bablu @ … vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Binod Yadav @ Binod Kumar @ Bablu @ … vs The State Of Bihar on 28 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.8961 of 2011
            1. BINOD YADAV @ BINOD KUMAR @ BABLU @ NIRANJAN
                 2. VIJAY RAJBANSHI @ BARUNJEE @ BIJAY RAM
                                             Versus
                                  THE STATE OF BIHAR
                                           -----------

03 28.03.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Admittedly, the alleged occurrence took place in the

year 2003 and the petitioners were not made named accused.

The contention of learned counsel for the petitioners

is that the petitioners have been remanded in this case without any

material only on the basis of suspicion. The impugned order of

learned 1st Additional Sessions Judge, Nawada does not disclose

any specific material against the petitioners except the so-called

confessional statement of petitioner no. 2. It is evident from perusal

of report of list and computer department of this Court that several

co-accused persons have already been granted privilege of bail.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the

petitioners be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten Thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Nawada in

connection with Govindpur P.S. Case No. 09 of 2003.

Shahzad                                          ( Hemant Kumar Srivastava, J.)