High Court Patna High Court - Orders

Mantu Yadav vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Mantu Yadav vs The State Of Bihar on 7 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2239 of 2011
                                        MANTU YADAV
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 07.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with K. Hat

(Maranga) P.S. Case No. 276 of 2010 registered under section-

394 of the Indian Penal Code.

Petitioner is not named in the FIR and it appears from

perusal of the impugned order that he was remanded in this case

from K. Hat (Maranga) P.S. Case No. 192 of 2010 and in course

of investigation, some witnesses stated that he was seen loitering

near the place of occurrence in a Bolero jeep and except the

aforesaid material, there is nothing against the petitioner.

Although the petitioner carries some criminal antecedent but

learned counsel for the petitioner points out that four cases were

instituted against the petitioner and out of aforesaid four cases,

petitioner has already been acquitted in two cases.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner, namely,

Mantu Yadav be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount each

in connection with K. Hat (Maranga) P.S. Case No. 276 of 2010

to the satisfaction of Chief Judicial Magistrate, Purnea.

        AKV/-                                     (Hemant Kumar Srivastava,J.)