High Court Patna High Court - Orders

Munna Yadav vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Munna Yadav vs State Of Bihar on 8 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.37467 of 2010
                           MUNNA YADAV
                                Versus
                          STATE OF BIHAR
                              -----------

02. 08.10.2010 Heard the learned counsel for the petitioner and

learned A.P.P. for the State.

The petitioner, Munna Yadav is in custody

since17.11.2009 in connection with S.Tr. No. 87 of 2010 arising

out of Gopalganj P.S. Case No. 248 of 2009 under Sections

364A and 120 of the Indian Penal Code.

According to F.I.R., one Ayush Kumar Ranjan was

kidnapped by three unknown criminals from the school jeep.

The learned counsel for the petitioner submitted that the said

Ayush Kumar Ranjan has been recovered and his statement

has been recorded but he is not named this petitioner. The

learned counsel further submitted that the co-accused persons

confessed before the police who have named this petitioner and

also stated that the police got forcibly confessional statement of

this petitioner.

According to the learned counsel, in similarly

situated case, two other co-accused persons have already been

granted bail by a different Bench of this Court. The bail order

has been annexed with the bail application.

Considering the fact that still today, no T.I. Parade has

been held and that the co-accused persons have been granted

bail and the case of this petitioner is on same footing, I direct

that the petitioner named above to be released on bail on

furnishing bail bond of Rs. 10,000(Rs. Ten Thousand) with two

sureties of the like amount each to the satisfaction of the Court
2

of learned Additional District and Sessions Judge, Gopalganj in

connection with S.Tr. No. 87 of 2010 arising out of Gopalganj

P.S. Case No. 248 of 2009.

Saurabh                                 (Mungeshwar Sahoo,J.)