IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20906 of 2010
RAMVAS YADAV
Versus
STATE OF BIHAR
-----------
2. 24.6.2010 Heard learned counsel appearing on behalf of the
petitioner and learned counsel appearing on behalf of the
State.
The petitioner is in custody in connection with Saur
Bazar P.S. Case No. 193 of 2008 for offence punishable under
Sections 302, 120(B)/34 of the Indian Penal Code and Section
27 of the Arms Act.
Learned counsel for the petitioner submits that this
petitioner is not named in the FIR. He submits that the
assailants of the deceased persons have been specifically
named in the FIR. He further submits that the name of the
petitioner has transpired during the course of investigation as
one of the members of the group.
Having regard to the submissions aforesaid, let the
petitioner, namely Ramvas Yadav be released on bail on
furnishing bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Saharsa in connection with Saur Bazar
P.S. Case No. 193/2008.
Anand Kr. ( Jyoti Saran, J.)