High Court Patna High Court - Orders

Rajendra Yadav vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Rajendra Yadav vs The State Of Bihar on 3 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.217 of 2011
                                    RAJENDRA YADAV
                                             Versus
                                  THE STATE OF BIHAR

02/    03.02.2011

Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner is languishing in jail custody since 9.12.2009 in

connection with Makhdumpur(Tehta) P.S. Case no.9/2009 registered

under sections 395 and 397 of the IPC.

Petitioner is not named in the first information report and it

appears from impugned order that nothing has been recovered from

the conscious possession of the petitioner. Although learned Addl.

Sessions Judge has referred some paragraphs of the case diary but

learned counsel for the petitioner submits that the aforesaid

paragraphs of the case diary contain only confessional statements of

the co-accused persons.

Considering the facts and circumstances of the case as well

as submissions of the parties, the petitioner, Rajendra Yadav is

directed to be released on bail on furnishing bail bond of Rs 10,000/-

with two sureties of the like amount each to the satisfaction of the

Addl. Sessions Judge FTC No. IV, Jehanabad in Sessions Trial no.

259 of 2010/ 65 of 2010 arising out of Makhdumpur (Tehta) P.S.

Case no. 9/2009.

      shahid                                                 (Hemant Kumar Srivastava,J)