IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2239 of 2011
MANTU YADAV
Versus
THE STATE OF BIHAR
-----------
2 07.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks bail in connection with K. Hat
(Maranga) P.S. Case No. 276 of 2010 registered under section-
394 of the Indian Penal Code.
Petitioner is not named in the FIR and it appears from
perusal of the impugned order that he was remanded in this case
from K. Hat (Maranga) P.S. Case No. 192 of 2010 and in course
of investigation, some witnesses stated that he was seen loitering
near the place of occurrence in a Bolero jeep and except the
aforesaid material, there is nothing against the petitioner.
Although the petitioner carries some criminal antecedent but
learned counsel for the petitioner points out that four cases were
instituted against the petitioner and out of aforesaid four cases,
petitioner has already been acquitted in two cases.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner, namely,
Mantu Yadav be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount each
in connection with K. Hat (Maranga) P.S. Case No. 276 of 2010
to the satisfaction of Chief Judicial Magistrate, Purnea.
AKV/- (Hemant Kumar Srivastava,J.)