High Court Patna High Court - Orders

Vijay Yadav vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Vijay Yadav vs State Of Bihar on 7 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.15087 of 2008
                                       VIJAY YADAV
                                            Versus
                                     STATE OF BIHAR
                                          -----------

4. 7.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Sections

364/34, 302 of the Indian Penal Code and Section 27of the Arms Act.

The petitioner is not named in the First Information Report.

Later his name has transpired in the further statement and at paragraph

no. 19 of the case diary alleging that this petitioner alongwith others

had taken away the brother of the informant.

Learned counsel for the petitioner submits that the

statement is as an after thought and similarly situated accused persons

Mogal Yadav has been granted bail vide Cr. Misc. No. 5620 of 2008

by order dated 25.4.2008.

Considering that the co-accused has been granted bail, the

petitioner Vijay Yadav 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 to the satisfaction of the S.D.J.M., Masaurhi in

connection with Masaurhi (Bhagwanpur) P.S. Case No. 25/99.

           U.K.                                                   (Sheema Ali Khan,J)