IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16503 of 2011
Siyaram Yadav, S/O-Govardhan Yadav
Versus
The State Of Bihar
with
Cr.Misc. No.13125 of 2011
Ritesh Ojha @ Pinku Ojha, S/O-Shiv Narayan Ojha
Versus
The State Of Bihar
-----------
03 17.08.2011 Both the above stated petitions arise out of Ishipur
(Barahat) P.S. Case No. 67 of 2010 registered under Sections 302/34
of the Indian Penal Code and accordingly, both the above stated
petitions are being disposed of by this common order.
Petitioners are named in the first information report
with allegation of murder but submission on behalf of the petitioners
is that having similar allegation, some co-accused persons have
already been granted privilege of bail by this Court.
Learned counsel appearing for the informant fairly
conceded this fact that cases of these petitioners stand on similar
footing to those of co-accused persons who have been released on bail
by this Court passing detailed order on 21.07.2011 in Cr. Misc. Nos.
10524 of 2011 and 18784 of 2011.
Considering the aforesaid 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) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Bhagalpur in connection with Ishipur (Barahat) P.S. Case
No. 67 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)