High Court Patna High Court - Orders

Nand Lal Yadav vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Nand Lal Yadav vs The State Of Bihar on 22 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.263 of 2011
                                   NAND LAL YADAV
                                           Versus
                                 THE STATE OF BIHAR
                                             with
                               Cr.Misc. No.1559 of 2011
                               DURGA NAND MANDAL
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

03 22.04.2011 Both the above stated petitions arise out of

Khajauli P.S. Case No. 67 of 2010 registered under

Section 414 of the Indian Penal Code and accordingly,

both the above stated petitions are being disposed of by

this common order.

Admittedly, tea bags were recovered from the

thatched house of the petitioner in Cr. Misc. No. 1559 of

2011 whereas petitioner in Cr. Misc. No. 263 of 2011 was

found sleeping on the verandah of the aforesaid house at

the time of alleged recovery.

Learned counsels appearing for the petitioners

point out that having more or less similar allegation one

co-accused Lallu Singh has already been granted privilege

of bail by another Bench of this Court vide order dated

16.03.2011 passed in Cr. Misc. No. 45010 of 2010.

Taking into consideration the above stated

facts and circumstances as well as submissions of the

parties, let the petitioners be released on bail on furnishing

bail bonds of Rs. 10,000/- (Ten Thousand) each with two

sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Madhubani in connection with

above stated Khajauli P.S. Case No. 67 of 2010.

Shahzad                       (Hemant Kumar Srivastava, J )