IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8961 of 2011
1. BINOD YADAV @ BINOD KUMAR @ BABLU @ NIRANJAN
2. VIJAY RAJBANSHI @ BARUNJEE @ BIJAY RAM
Versus
THE STATE OF BIHAR
-----------
03 28.03.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
Admittedly, the alleged occurrence took place in the
year 2003 and the petitioners were not made named accused.
The contention of learned counsel for the petitioners
is that the petitioners have been remanded in this case without any
material only on the basis of suspicion. The impugned order of
learned 1st Additional Sessions Judge, Nawada does not disclose
any specific material against the petitioners except the so-called
confessional statement of petitioner no. 2. It is evident from perusal
of report of list and computer department of this Court that several
co-accused persons have already been granted privilege of bail.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the
petitioners be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) each with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Nawada in
connection with Govindpur P.S. Case No. 09 of 2003.
Shahzad ( Hemant Kumar Srivastava, J.)