High Court Patna High Court - Orders

Binod Yadav vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Binod Yadav vs The State Of Bihar on 2 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.13651 of 2011
                                            Binod Yadav
                                               Versus
                                        The State Of Bihar
                                                ----

04/ 02.09.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is named in the first information report but

admittedly, none has seen the actual killing of the deceased. Petitioner

is said to be tempo driver and it is alleged that the deceased was taken

by the petitioner and other accused persons in the tempo of the

petitioner.

Learned counsel for the petitioner points out that having

more or less similar allegation other 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 petitioner,

Binod 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, Bhagalpur in Sabour P.S. Case no.

112/2010.

      shahid                                          (Hemant Kumar Srivastava,J)