IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21267 of 2010
BABBAN YADAV
S/O Late Baldhari Yadav,
R/O Vill. Khainia,
P.S. Bhagwanganj(Masaurhi), Distt.
Patna .................. Petitioner
Versus
THE STATE OF BIHAR ............... Opp. Party
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and the
State.
The petitioner is languishing in jail since
27.1.2010 in a case registered under Sections 147, 148, 149,
302, 34 of the Indian Penal Code and under Section 27 of the
Arms Act.
In the F.I.R. twenty two persons have been
named as accused, but subsequently after five months of the
occurrence three persons named, the petitioner as one of the
members of the assailant party, though other accused Lalan
Yadav, has been granted bail vide Cr. Misc. No. 13044 of
2010.
In view of the fact that petitioner was not named
in the F.I.R. and his name sprang up, after five months during
the course of investigation and co-accused LalanYadav has
been granted bail, let the petitioner, above named be released
on bail in connection with Dhanarua P.S. Case No. 122 of
2
1998 on furnishing bail-bond of Rs. 10,000/-(ten thousand)
with two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Masaurhi (Patna).
Praveen (Dinesh Kumar singh, J.)