IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15011 of 2011
Thithar Yadav
Versus
The State Of Bihar
-----------
03/ 08.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Although petitioner is named in the first information report
but admittedly, on the basis of conversation made between the
culprits. It appears from perusal of the impugned order that except
above stated material as well as criminal antecedent of the petitioner,
there is nothing against him.
Learned counsel for the petitioner points out that co-accused
Pankaj Yadav and Daso Yadav have already been acquitted by the
learned trial court vide judgment dated 31.7.2009 passed in Sessions
Case no. 400/2008.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the petitioner,
Thithar Yadav, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Khagaria in Allauli P.S. Case no.
124/2007.
shahid (Hemant Kumar Srivastava,J)