High Court Patna High Court - Orders

Ashok Yadav vs The State Of Bihar on 25 January, 2011

Patna High Court – Orders
Ashok Yadav vs The State Of Bihar on 25 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.42827 of 2010
                           ASHOK YADAV son of Mithilesh Yadav
                          Resident of village Sisba,P.S.Gogri,Distt. Khagaria
                                                  Versus
                                      THE STATE OF BIHAR
                                                -----------

2/ 25.01.2011 Heard Mr.Lalan Kumar, Learned counsel for the

petitioner and Mrs.Indu Bala Pandey, learned Additional Public

Prosecutor, for the State.

The petitioner, who is in custody in connection with

Suppl. Parbatta (Maraiya) P.S.Case No. 210 of 2009, GR No. 1693

of 2009 for the offences under sections 363 and 365/34 of the

Indian Penal Code, has prayed for grant of bail on the strength that

three similarly situated co-accused have already been extended the

privilege of bail. This fact has been mentioned in paragraph 7 of the

petition.

The first information report was lodged against four

accused persons which includes the petitioner. Since other three

accused persons on similar allegation have been extended privilege

of bail, there is no reason to deny the prayer for bail of the

petitioner. Let the petitioner, above named, be released on bail on

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

amount each to the satisfaction of learned Chief Judicial Magistrate,

Khagaria in connection with Suppl.Parbatta (Maraiya) P.S.Case No.

210 of 2009, G.R.No. 1693 of 2009.

Md.S.                                             ( Rakesh Kumar, J.)