IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34540 of 2010
Seth@ Kallu Yadav @ Baiju Yadav @ Baiju Kumar, S/o Late Ram
Janam Singh, R/o Village- Chakiya, P.S.-Dehri, District- Rohtas.
.......Petitioner.
Versus
STATE OF BIHAR
-----------
2. 12-10-2010 Heard learned counsel for the petitioner and learned
counsel for the State.
2. The petitioner is an accused for offence punishable
under sections 399, 402 and 414 of the Penal Code.
3. Learned counsel for the petitioner submits that neither
the petitioner has been arrested at the place of occurrence nor any
incriminating article has been recovered from his possession nor
even the petitioner has been put on Test Identification Parade. The
petitioner is in custody since 26.08.2008.
4. Considering the aforesaid facts & circumstances of the
case, the petitioner, named above, is directed to be released on bail
on furnishing bail bond of Rs. 10,000/- with two sureties of the like
amount each to the satisfaction of the learned 4th Additional
Sessions Judge, Rohtas at Sasaram in connection with S.T. No. 253
of 2009 arising out of Nasariganj(Rajpur) P.S.Case No. 68 of 2008.
Sujit (S.N.Hussain,J.)