IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23240 of 2008
PAWAN YADAV
Versus
STATE OF BIHAR
-----------
2/ 01.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
The case under Sections 395 and 397 of the Indian Penal
Code has been registered. Accused persons have been identified.
Submission is that nothing has been recovered from the
possession of the petitioner and other accused persons. Similarly situated
accused persons Ganga Yadav in Cr. Misc. No. 55407 of 2007,
Khikhiriya Sah in Cr. Misc. No. 3034 of 2008 and Shambhu Yadav in Cr.
Misc. No. 16407 of 2008 have been granted bail by this Court vide orders
dated 15.04.2008 and 02.05.2008 respectively.
Considering the facts and circumstances of the case, the
petitioner Pawan Yadav is ordered to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate, Araria in
connection with Raniganj P.S. Case No. 197/2007.
kksinha/ (Shyam Kishore Sharma, J.)