IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.706 of 2011
VIJAY YADAV @ VIJAY SINGH
Versus
THE STATE OF BIHAR
-----------
2 10.02.2011 Heard learned counsel for the petitioner as well as learned
counsel for the state.
Counsel for the petitioner seeks and is permitted to make
necessary correction in the prayer portion of the bail petition during
course of the day.
Petitioner is languishing in jail custody since 22.05.2010 in
connection with Bakhtiyarpur P.S. Case No. 49 of 2010 registered
under sections-302, 201/34 of the Indian Penal Code.
Although the petitioner is named in the F.I.R. but
admittedly, none of the persons has seen killing of the deceased and
it is only stated that on the alleged date of occurrence, the deceased
was taken away by one, Sanjay Sah alongwith the petitioner.
Considering the facts and circumstances as well as
submissions of the parties, the petitioner, namely, Vijay Yadav @
Vijay Singh is directed to be released on bail on furnishing bail bond
of Rs 10,000/- (ten thousand) with two sureties of the like amount
each in connection with Bakhtiyarpur P.S. Case No. 49 of 2010 to
the satisfaction of Additional Chief Judicial Magistrate, Barh.
AKV/- (Hemant Kumar Srivastava,J.)