IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23810 of 2008
SABHA YADAV
Versus
STATE OF BIHAR
-----------
2 08/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
The case has been registered under sections 395 and 397 of
the Indian Penal Code against unknown.
Submission is that the petitioner is in custody since
22.2.2007 but he has not been put on test identification parade. There
is no recovery from. The petitioner’s name has come at belated stage
on the basis of information given by spy. Having similar allegation
other accused persons have been admitted to bail vide Annexures- 2
and 3.
Considering the facts and circumstances of the case, the
petitioner Sabha Yadav is directed to be released on bail on furnishing
of bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of Sri B.M. Singh, J. M. Ist Class,
Bhojpur at Ara in connection with Jagdishpur P.S. Case No. 94 of
2006.
avin. (Shyam Kishore Sharma, J.)