High Court Patna High Court - Orders

Jay Shankar Yadav @ Jay Shankar … vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Jay Shankar Yadav @ Jay Shankar … vs The State Of Bihar on 6 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.42931 of 2010
                            BIPIN YADAV @ B.P.YADAV .
                                         Versus
                               THE STATE OF BIHAR .
                                          with
                               Cr.Misc. No.7706 of 2011
                  JAY SHANKAR YADAV @ JAY SHANKAR PRASAD .
                                         Versus
                               THE STATE OF BIHAR .
                                          -----

03. 06.04.2011 Heard learned counsel for the petitioners and the state.

Petitioners are included in eleven (11) accused persons

alleged for abducting informant’s father, thereafter 3-4 round of

firing was heard and on search dead body recovered. Charge sheet is

submitted against three accused persons only including petitioner

Bipin Yadav of Cr. Misc. No.42931 of 2010, but cognizance is taken

against all the eleven accused persons. Undoubtedly informant has

come forward to state abduction of his father in his presence that is

corroborated by his mother and uncle, but told by the informant.

Case of both the petitioners, if, can be differentiated is confession

made by Bipin Yadav about involvement of three only may be for

exonerating rest otherwise confession made before police is not

admissible. Number of witnesses is not material even for conviction

and in cases of Section 302 of the Indian Penal Code; custody for a

year is also not relevant.

Accordingly, petitioners’ prayer for regular bail stand

rejected.

Vikash                                             (Mandhata Singh, J.)