IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19778 of 2011
SAHEB YADAV @ LABARNA
Versus
THE STATE OF BIHAR
2 12-07-2011
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is not
named in the first information report but in course of
investigation, the stolen mobile was recovered from possession
of one, Krishna Yadav who disclosed that he had purchased the
aforesaid mobile from father of the petitioner and except the
aforesaid mobile, there is nothing against the petitioner, let the
petitioner, namely, Saheb Yadav @ Labarna be released on
bail on furnishing bail bond of Rs 10,000/- (ten thousand) with
two sureties of the like amount each in connection with
Asthawan P.S. Case No. 57 of 2010 to the satisfaction of Shri
Ajay Kumar, Judicial Magistrate, Ist Class, Nalanda at Bihar
Sharif.
AKV/- (Hemant Kumar Srivastava,J.)