High Court Patna High Court - Orders

Abadh Yadav vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Abadh Yadav vs The State Of Bihar on 11 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2774 of 2011
                                        ABADH YADAV
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 11.03.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Mansi P.S. Case

no. 89/2008 registered under section 302/34 of the IPC and 27 of the

Arms Act.

Although petitioner is named in the first information report

with allegation that on the alleged date of occurrence, he went in the

house of the informant and took away the brother of the informant and

subsequently, sound of firing was heard and the dead body of the

deceased was found.

Taking into consideration that having more or less similar

allegation several co-accused persons have already been granted

privilege of bail by this court, let petitioner Abadh Yadav be released

on bail on furnishing bail bond of Rs 10,000/- with two sureties of the

like amount each to the satisfaction of the Chief Judicial Magistrate,

Khagaria in connection with Mansi P.S. Case no. 89 of 2008.

      shahid                                               (Hemant Kumar Srivastava,J)