High Court Patna High Court - Orders

Fuleshwar Yadav vs The State Of Bihar on 24 June, 2011

Patna High Court – Orders
Fuleshwar Yadav vs The State Of Bihar on 24 June, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.15388 of 2011
                                Fuleshwar Yadav, S/O-Late Bulaki Yadav
                                                  Versus
                                          The State Of Bihar
                                                -----------

02 24.06.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner is named in the first information report but only a

suspicion has been raised against the petitioner on the ground that he

along with other accused took the deceased for panchayati and

subsequently, the dead body of the deceased was recovered. The

impugned order of learned Additional Sessions Judge, Bhagalpur does

not disclose any specific material against the petitioner.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner be released on bail on

furnishing bail bonds of Rs. 10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction of Additional Sessions Judge-

I, Bhagalpur in connection with Sultanganj P.S. Case No. 208 of 2010.

Shahzad                                        ( Hemant Kumar Srivastava, J.)