IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5309 of 2011
PAPPU YADAV @ SHAILENDRA KUMAR
Versus
THE STATE OF BIHAR
-----------
4 31.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Although the petitioner is named in the FIR but as per
prosecution case itself, the petitioner has not taken active part
in the alleged crime and it is only stated that he hatched up
conspiracy alongwith other co-accused to commit the alleged
crime while he was lodged in jail in connection with Gandhi
Maidan P.S. Case No. 309 of 2009.
Learned counsel for the petitioner submits that when
the petitioner was sent to jail in connection with Gandhi Maidan
P.S. Case No. 309 of 2009, he was remanded in other cases
which had been lodged against unknown persons and in almost
all the aforesaid cases, the petitioner has already been granted
privilege of bail.
Taking into consideration the aforesaid facts and
circumstances of the case as well as submission of the parties,
let the petitioner, namely, Pappu Yadav @ Shailendra Kumar
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 Fatuha P.S. Case No. 265 of 2010 to the
satisfaction of Additional Chief Judicial Magistrate, Patna City.
AKV/- (Hemant Kumar Srivastava,J.)