IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41511 of 2010
SINDHYACHAL YADAV son of Saral Yadav
Resident of village-Ariyaon (Nata Ka Dera),
P.O. + P.S.-Krishna Brahma, Dist.-Bihar (Buxar)
Versus
STATE OF BIHAR
-----------
3. 6.4.2011. Heard Mr. Saghir Ahmad, learned counsel for the
petitioner and Mr. A.M.P.Mehta, learned Additional Public
Prosecutor.
The petitioner, who is in custody in connection with
Nokha P.S. Case No.79 of 2010 for the offence under section 414 of
the Indian Penal Code and section 25(1-B)a , 26 and 35 of the Arms
Act since 10th May, 2010, has prayed for grant of bail.
It was submitted by learned counsel for the
petitioner that despite the fact that the petitioner is in custody for
about eleven months, till date charge has not been framed. It was
further submitted that almost on similar situation co-accused,
namely, Ajay Upadhyay @ Jhuna Upadhyay and Manoj Upadhyay
have already been granted bail.
In view of the facts and circumstances of the case
particularly the fact that the petitioner in jail since long and no
progress has taken place, the court is of the opinion that it is a fit
case for extending privilege of bail.
Let the petitioner, above named, be released on bail
on furnishing bail bond of Rs.10,000/- with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate, Rohtas
at Sasaram in connection with Nokha P.S.Case No.79 of 2010.
Md.S. ( Rakesh Kumar, J.)