High Court Patna High Court - Orders

Vikash Kumar Yadav @ Ajay Kumar @ … vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Vikash Kumar Yadav @ Ajay Kumar @ … vs The State Of Bihar on 28 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.17269 of 2011
              Vikash Kumar Yadav @ Ajay Kumar @ Vickky, S/O-Ram Swarup Yadav
                                               Versus
                                        The State Of Bihar
                                             -----------

02 28.06.2011 Learned counsel for the petitioner is permitted to

make necessary correction in prayer portion of his application.

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Admittedly, petitioner was not caught at the spot

and the name of this petitioner came in this case when the victim

as well as the informant heard the conversation of culprits of the

case and except the aforesaid material, there is nothing against

the petitioner.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, 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 Chief Judicial Magistrate, Munger in connection

with Bariarpur P.S. Case No. 134 of 2010.

        Shahzad                                   ( Hemant Kumar Srivastava, J.)