High Court Patna High Court - Orders

Mangal @ Mangan Yadav vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Mangal @ Mangan Yadav vs The State Of Bihar on 1 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.16430 of 2011
                                MANGAL @ MANGAN YADAV
                                               Versus
                                       The State Of Bihar
                                             -----------

3 01.07.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

The petitioner is named in the first information

report but submission on his behalf is that the informant is

not an eye witness of the alleged occurrence and he has

stated only to this extent that he had seen the petitioner and

other FIR named accused persons at the time of alleged

occurrence carrying fire-arms in their hands. It is further

contended by him that other co-accused have already been

granted privilege of bail by this court and as a matter of fact,

the petitioner has falsely been implicated in this case on

account of previous enmity.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Mangal @ Mangan Yadav be released

on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Manihari P.S. Case No. 47 of 2005 to the

satisfaction of Chief Judicial Magistrate, Katihar.

AKV/-                                      ( Hemant Kumar Srivastava,J.)