High Court Patna High Court - Orders

Ganit Yadav vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Ganit Yadav vs The State Of Bihar on 7 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2337 of 2011
                        GANIT YADAV, SON OF SRI PRABHU YADAV
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 07.03.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Kadirganj P.S. Case No. 28 of 2010 registered under Sections

304, 273/34 of the Indian Penal Code.

Admittedly, nothing has been recovered from

conscious possession of the petitioner and it is not clear from

the First Information Report as well as impugned order as to

whether deceased had purchased illicit liquor from the shop of

the petitioner rather an omnibus allegation has been levelled

that all the deceased had purchased illicit liquor from the shops

of several shopkeepers.

Regard being had to the above stated facts and

circumstances as well as submissions of the parties, let the

petitioner be released on bail on furnishing bail bond of Rs.

10,000/- (Ten Thousand) with two sureties of the like amount

each to the satisfaction of Sub Divisional Judicial Magistrate,

Masaurhi in connection with above stated Kadirganj P.S. Case

No. 28 of 2010.

Shahzad                                  (Hemant Kumar Srivastava, J )