High Court Patna High Court - Orders

Sanjay Kumar Yadav vs The State Of Bihar on 9 August, 2011

Patna High Court – Orders
Sanjay Kumar Yadav vs The State Of Bihar on 9 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.24368 of 2011
                   Sanjay Kumar Yadav, S/O-Late Chandeshwar Yadav @ Dilip Yadav
                                                Versus
                                         The State Of Bihar
                                              -----------

02 09.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is not named in the first information report

nor anything has been recovered from his conscious possession and it

appears that except the confessional statement of Sanjay Yadav @

Dholakwa, there is nothing against the petitioner.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner 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 Additional

Sessions Judge-III, Barh, Patna in connection with Sessions Trial No.

985 of 2010 arising out of Bakhtiyarpur P.S. Case No. 189 of 2009.

     SHAHZAD                                  ( Hemant Kumar Srivastava, J.)