IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24592 of 2010
LAXMAN YADAV @ DOMAN GOPE SON OF MATHURA YADAV
RESIDENT OF VILLAGE MANICHAK,P.S.NAGAR NOSHA,DISTRICT NALANDA
Versus
STATE OF BIHAR
For the petitioner : Mr. Manoj Kumar No.2
For the State : Mr. Addl.P.P.
-----------
02/ 14.07.2010 Heard learned counsel for the
parties.
Earlier the prayer for bail of the
petitioner was rejected on 25.01.2010 Vide
Cr.Misc.No. 40297 of 2009 considering the
fact that one of the co-accused Manoj Yadav
has been refused bail by a this Court
earlier.
Submission is that now the situation
has changed and co-accused Manoj Yaedav has
been admitted to bail on 28.4.2010 vide
Cr.Misc.No. 7678 of 2010 because in that case
the court has noted the report of the court
below that despite summons having been
issued, the police had failed to produce
witnesses for deposing in the court.
Considering the facts and
circumstances of the case, let the above
named 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 Additional
Sessions Judge XII, Patna in Sessions Trial
No. 857 of 2009.
( Shyam Kishore Sharma, J. )
Tahir/-