IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11866 of 2011
SATENDRA SINGH @ SHEKHAR JEE
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.13462 of 2011
SHEOPUJAN YADAV
Versus
THE STATE OF BIHAR
--------
02/ 26.04.2011 Both the above stated petitions arise out of Rohtas P.S. Case
no. 79/2010 registered under sections 121-A and 124-A of the IPC and
17 C.L.A. Act and accordingly, both the above stated petitions are
being disposed of by this common order.
Heard learned counsel for the petitioners as well as learned
Addl. P.P. for the State.
It appears that names of these petitioners came in the instant
case on the basis of confidential information and none of the persons
has claimed to have seen the petitioners affixing posters in question
except one Parikha Yadav who has stated that one week prior to the
alleged occurrence, he had seen petitioners and other extremists
affixing posters on the wall of the school.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioners,
Satendra Singh @ Shekhar Jee and Sheopujan Yadav, be released on
bail on furnishing bail bonds of Rs 10,000/-each with two sureties of
the like amount each to the satisfaction of the Chief Judicial
Magistrate, Rohtas at Sasaram in Rohtas P.S. Case no. 79/2010.
shahid (Hemant Kumar Srivastava,J)