High Court Patna High Court - Orders

Vidyanand Risideo vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Vidyanand Risideo vs The State Of Bihar on 27 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.12128 of 2011
                                      VIDYANAND RISIDEO
                                                Versus
                                      THE STATE OF BIHAR
                                              -----------

02 27.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that no specific overt act has

been attributed against the petitioner and none of the person has

seen the actual killing of the deceased, let the petitioner be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

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

satisfaction of Additional Sessions Judge, Fast Track Court-I,

Supaul in connection with Sessions Trial No. 149 of 2003/ 140 of

2003 arising out of Jadiya P.S. Case No. 64 of 2002.

     Shahzad                            (Hemant Kumar Srivastava, J )