High Court Patna High Court - Orders

Sunil Yadav @ Shyamal Yadav vs State Of Bihar on 6 December, 2010

Patna High Court – Orders
Sunil Yadav @ Shyamal Yadav vs State Of Bihar on 6 December, 2010
     IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Cr.Misc. No.33093 of 2010
       Sunil Yadav @ Shyamal Yadav, son of Domi Yadav
                            Versus
                     STATE OF BIHAR
                           -----------

06.12.2010 Heard learned counsel for the petitioner as well

as learned P.P. for State.

Petitioners, namely, Sunil Yadav @ Shyamal

Yadav seeks his bail in connection with Bihpur Rail P.S.

Case No. 10 of 2010, registered under Section 379 of the

I.P.C.

Petitioner is not named in the First Information

Report. Allegedly, one stolen SIM was recovered from

the possession of the petitioner. The contention of learned

counsel for the petitioner is that co-accused, Md. Bablu,

against whom there is allegation of committing theft, has

already been granted bail by the learned Court below

itself. He further submits that since petitioner carries some

criminal history, he has falsely been implicated in this

case by the local police.

In view of the aforesaid facts and circumstances

as well as submission of the parties, petitioner, namely,

Sunil Yadav @ Shyamal Yadav is directed to be released
2

on bail on furnishing bail bonds of Rs. 10,000/ with two

sureties of the like amount each to the satisfaction of

learned Railway Judicial Magistrate, Khagaria in

connection with Bihpur Rail P.S. Case No. 10 of 2010.

( Hemant Kumar Srivastava, J.)
Ashwini/-