IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8614 of 2008
YADUBIR MAHATO
Versus
STATE OF BIHAR
-----------
3/ 03.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
Two persons are named as accused namely they are Nand
Kishore Singh and Rani Devi. The case has been registered under Section
395 of the Indian Penal Code.
Submission is that the petitioner is not named in the First
Information Report and has not been put on Test Identification Parade and
there is no recovery from him. His name has come on the basis of
confessional statement of Bhutakun Raut. Bhutakun Raut and
Kalamuddin have been granted bail by this Court vide Cr. Misc. No.
36163 of 2007. First Information Report named accused Rani Devi has
been granted bail by this Court. The petitioner is in custody since
11.01.2007.
Considering the facts and circumstances of the case, the
petitioner Yadubir Mahto is ordered to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate, Sitamarhi
in connection with Baraganiya P.S. Case No. 128 of 2006.
kksinha/ (Shyam Kishore Sharma, J.)