High Court Patna High Court - Orders

Ram Chandra Yadav & Anr. vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Ram Chandra Yadav & Anr. vs The State Of Bihar on 21 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37207 of 2011
                               Ram Chandra Yadav & Anr.
                                             Versus
                                     The State Of Bihar
                                           -----------

2 21-11-2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

Petitioners are not named in the first information

report nor anything has been recovered from their conscious

possession. It appears from perusal of the impugned order of

learned Additional Sessions Judge that except the confessional

statement and criminal antecedent, there is nothing against the

petitioners.

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioners, namely, Ram Chandra Yadav and Sharma

Yadav be released on bail on furnishing bail bonds of Rs

10,000/- (ten thousand) each with two sureties of the like

amount each in connection with Bihta P.S. Case No. 95 of 2011

to the satisfaction of Sri Mahabir Prasad, Judicial Magistrate-Ist

Class, Danapur, Patna.

(Hemant Kumar Srivastava, J.)
A.K. Vishwakarma/-