High Court Patna High Court - Orders

Sanjeet Yadav @ Sanjeev Yadav vs State Of Bihar on 30 November, 2010

Patna High Court – Orders
Sanjeet Yadav @ Sanjeev Yadav vs State Of Bihar on 30 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.15087 of 2010
                       SANJEET YADAV @ SANJEEV YADAV
                                          Versus
                                   STATE OF BIHAR
                                        -----------

4 30.11.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Petitioner is not named in the F.I.R. but allegedly,

one Yamaha motorcycle bearing Registration No. BR 38B-

1088, which had been used in commission of the alleged

crime, was recovered from the house of the petitioner.

Admittedly, name of this petitioner surfaced in this case in

confessional statement of co-accused, Raju Kumar Yadav

who has already been acquitted by learned Additional

Sessions Judge (F.T.C.-VI), Araria.

Learned counsel for the petitioner points out that

the seized motorcycle belongs to the brother of the

petitioner. He also points out that several co-accused

persons have already been granted privilege of bail.

Considering the aforesaid facts and

circumstances as well as submission of the parties,

petitioner, namely, Sanjeet Yadav @ Sanjeev Yadav is

directed to 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 Forbesganj P.S. Case No. 528 of

2007 registered under sections 394, 302, 120(B) of the
2

Indian Penal Code, to the satisfaction of Chief Judicial

Magistrate, Araria.

AKV/-                             ( Hemant Kumar Srivastava,J.)