IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11951 of 2011
CHANDAN YADAV AND ANR.
Versus
THE STATE OF BIHAR
-----------
02/ 26.04.2011 Heard learned counsel for the petitioners as well as learned
Addl. P.P. for the State.
Petitioners are languishing in jail custody since 6.1.2011 in
connection with Sheikhpura P.S. Case no. 312/2010 registered under
section 379 of the IPC.
Petitioners are not named in the first information report and
it appears that stolen battery was recovered from the field of
Sheikhpura civil court premises and not from the conscious possession
of the petitioners.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioners,
Chandan Yadav and Bipin Yadav, be released on bail on furnishing
bail bonds of Rs 10,000/- each with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Sheikhpura in
Sheikhpura P.S. Case no. 312/2010.
shahid (Hemant Kumar Srivastava,J)