IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16430 of 2011
MANGAL @ MANGAN YADAV
Versus
The State Of Bihar
-----------
3 01.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
The petitioner is named in the first information
report but submission on his behalf is that the informant is
not an eye witness of the alleged occurrence and he has
stated only to this extent that he had seen the petitioner and
other FIR named accused persons at the time of alleged
occurrence carrying fire-arms in their hands. It is further
contended by him that other co-accused have already been
granted privilege of bail by this court and as a matter of fact,
the petitioner has falsely been implicated in this case on
account of previous enmity.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Mangal @ Mangan Yadav be released
on bail on furnishing bail bonds of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Manihari P.S. Case No. 47 of 2005 to the
satisfaction of Chief Judicial Magistrate, Katihar.
AKV/- ( Hemant Kumar Srivastava,J.)