IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2149 of 2011
VIJAY YADAV @ BIRJA YADAV, SON OF SRI RAMESHWAR SINGH @
RAMESHWAR YADAV
Versus
THE STATE OF BIHAR
-----------
2/ 04.03.2011 Heard learned counsel appearing for the petitioner
as well as learned Additional Public Prosecutor for the
State.
Taking into consideration that having similar
allegation, co-accused persons are enjoying the privilege of
bail and as this aspect of the matter, there is no specific
overt act has been attributed against the petitioner rather
omnibus allegation of firing has been leveled against him
and the petitioner is languishing in jail custody since
09.11.2009, let the petitioner be released on bail on
furnishing bail bond of Rs.10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of
Additional Sessions Judge, Patna City in connection with
Session Trial No. 1538 of 2009 arising out of Khusrupur
P.S. Case No. 17 of 2006.
( Hemant Kumar Srivastava, J. )
Anjani/