High Court Patna High Court - Orders

Jagan Yadav @ Jaggu Yadav vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Jagan Yadav @ Jaggu Yadav vs The State Of Bihar on 28 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.26763 of 2011
                                Jagan Yadav @ Jaggu Yadav
                                              Versus
                                       The State Of Bihar
                                 ----------------------------------

2 28/09/2011. Prayer for bail of the petitioner was earlier

refused by this Court vide order dated 20.7.2009 with

observation to renew the prayer for bail after nine

months on the allegation that a mob of 25/30

miscreants including the petitioner fired at Police

party. The Police jeep caught fire and a police

personnel sustained injuries who succumbed

subsequently.

Petitioner submits that no parentage and

address had been mentioned in the FIR. Petitioner is in

custody since 26.8.2008.

In the facts and circumstances of the case, let

the petitioner as above be released on bail on

furnishing bail bond of Rs.5,000/- (five thousand) with

two sureties of the like amount each to the satisfaction

of the Additional Sessions Judge III, Gaya in Sessions

Trial No. 166 of 2007.

Petitioner would cooperate in the trial.

Shashi. (Samarendra Pratap Singh, J.)