High Court Patna High Court - Orders

Bhagwan Yadav vs State Of Bihar on 17 August, 2010

Patna High Court – Orders
Bhagwan Yadav vs State Of Bihar on 17 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.18882 of 2010
                              SRI BHAGWAN YADAV
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 17.8.2010 Heard counsel for the petitioner and the State.

The petitioner is an accused in a case under sections

302, 120B/34 of the Penal Code and section 27 of the Arms Act.

Learned counsel for the petitioner submits that the

allegation against the petitioner is that he along with three other

accused persons had gone to call the deceased Santosh Ojha from

his house for doing certain Panchayat. He further submits that co-

accused Suryadeo Yadav, Srikant Yadav, Islam Mian and Bilari

Yadav have already been granted bail by a bench of this court. The

petitioner is in custody since 21.11.2009.

Considering the facts and circumstances of the case,

the petitioner Sri Bhagwan Yadav is directed to be released on bail

in connection with S.Tr.No.80 of 2010 arising out of Simari P.S.

Case No.110 of 2007 on furnishing bail bond of Rs.5,000/- with

two sureties of the like amount each to the satisfaction of the 2nd

Additional Sessions Judge, Buxar subject to the condition that he

shall not absent himself in the court below for two consecutive

dates till three witnesses are examined in trial.

(S.P.Singh,J)
KHAN