IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1112 of 2011
MAHADEO YADAV @ SHASHIJEE
Versus
THE STATE OF BIHAR
-----------
2 14.02.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Petitioner seeks bail in connection with
Kankarbagh P.S. Case No. 355 of 2010 registered under
section-17 of C.L.A. Act and sections-15, 16 & 17 of
Unlawful Activities Prevention Act.
Allegedly, some literatures relating to naxlites
were recovered from conscious possession of the petitioner.
Mere possessing literature relating to naxlites and only being
a member of banned organization does not construe the
above-said offence.
Considering the aforesaid facts and
circumstances of the case as well as submission of the
parties, the petitioner, namely, Mahadeo Yadav @
Shashijee is 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 in connection with
Kankarbagh P.S. Case No. 355 of 2010 to the satisfaction
of Chief Judicial Magistrate, Patna.
AKV/- ( Hemant Kumar Srivastava,J.)