High Court Patna High Court - Orders

Vijay Yadav @ Vijay Singh vs The State Of Bihar on 10 February, 2011

Patna High Court – Orders
Vijay Yadav @ Vijay Singh vs The State Of Bihar on 10 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.706 of 2011
                               VIJAY YADAV @ VIJAY SINGH
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2 10.02.2011 Heard learned counsel for the petitioner as well as learned

counsel for the state.

Counsel for the petitioner seeks and is permitted to make

necessary correction in the prayer portion of the bail petition during

course of the day.

Petitioner is languishing in jail custody since 22.05.2010 in

connection with Bakhtiyarpur P.S. Case No. 49 of 2010 registered

under sections-302, 201/34 of the Indian Penal Code.

Although the petitioner is named in the F.I.R. but

admittedly, none of the persons has seen killing of the deceased and

it is only stated that on the alleged date of occurrence, the deceased

was taken away by one, Sanjay Sah alongwith the petitioner.

Considering the facts and circumstances as well as

submissions of the parties, the petitioner, namely, Vijay Yadav @

Vijay Singh is directed to 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 Bakhtiyarpur P.S. Case No. 49 of 2010 to

the satisfaction of Additional Chief Judicial Magistrate, Barh.

          AKV/-                                (Hemant Kumar Srivastava,J.)