High Court Patna High Court - Orders

Suman Yadav vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Suman Yadav vs The State Of Bihar on 17 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.14505 of 2011
                                         Suman Yadav
                                             Versus
                                    The State Of Bihar
                                ----------------------------------

4 17.08.2011. Prayer for bail of the petitioner was earlier disposed

of by this court vide order dated 23.3.2010, passed in Cr.

misc.No. 45015/2009.

Learned counsel for the petitioner submits that the

sole material against the petitioner was the statement of Circle

officer-accused Vicky Kumar who has subsequently been

allowed anticipatory bail by a bench of this Court, vide order

dated 20.5.2010, passed in Cr.Misc.No. 6307 of 2010 and the

allegation against said Vicky Kumar is more serious than the

petitioner.

In view of the fact that aforesaid Vicky Kumar has

been allowed anticipatory bail, let the petitioner as above be

released on bail in case of his arrest/surrender within six weeks

from today, on furnishing bail bond of Rs.5,000/- (five

thousand) with two sureties of the like amount each to the

satisfaction of the

Petitioner would not absent physically for more than

two consecutive dates at a stretch, till three witnesses are

examined in trial otherwise his bail bond would be cancelled.

      Shashi.                              (Samarendra Pratap Singh, J.)