High Court Patna High Court - Orders

Arvind Yadav vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Arvind Yadav vs The State Of Bihar on 12 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.12255 of 2011
                                          Arvind Yadav
                                              Versus
                                       The State Of Bihar
                                            -----------

03/ 12.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is languishing in jail custody since 19.11.2010 in

a case registered under sections 395, 397,120B and 412 of the IPC

Petitioner is named in the first information report and in

course of investigation some witnesses have claimed to have

identified the petitioner committing the alleged crime.

Submission on behalf of the petitioner is that the petitioner

is resident of Mayurba whereas informant is resident of village

Karharwa and there is nothing in the first information report as to how

the informant came to know about the petitioner and similar position

in respect of other witnesses. It is further contended by him that

admittedly, one co-accused Munna Yadav was caught at the spot but

the said Munna Yadav did not disclose the name of the petitioner as

his associate. It is also pointed out by him that the petitioner does not

have any criminal antecedent.

Taking into consideration the aforesaid facts and

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

Arvind Yadav, be released on bail on furnishing bail bonds of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Supaul in Triveniganj P.S. Case no.

137/2009.

      shahid                                                  (Hemant Kumar Srivastava,J)