High Court Patna High Court - Orders

Mahadeo Yadav @ Shashijee vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Mahadeo Yadav @ Shashijee vs The State Of Bihar on 14 February, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.1112 of 2011
                                 MAHADEO YADAV @ SHASHIJEE
                                                   Versus
                                      THE STATE OF BIHAR
                                            -----------

2 14.02.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Petitioner seeks bail in connection with

Kankarbagh P.S. Case No. 355 of 2010 registered under

section-17 of C.L.A. Act and sections-15, 16 & 17 of

Unlawful Activities Prevention Act.

Allegedly, some literatures relating to naxlites

were recovered from conscious possession of the petitioner.

Mere possessing literature relating to naxlites and only being

a member of banned organization does not construe the

above-said offence.

Considering the aforesaid facts and

circumstances of the case as well as submission of the

parties, the petitioner, namely, Mahadeo Yadav @

Shashijee is directed to be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) each with two

sureties of the like amount each in connection with

Kankarbagh P.S. Case No. 355 of 2010 to the satisfaction

of Chief Judicial Magistrate, Patna.

AKV/-                                         ( Hemant Kumar Srivastava,J.)