High Court Patna High Court - Orders

Yadubir Mahato vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Yadubir Mahato vs State Of Bihar on 3 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.8614 of 2008
                                 YADUBIR MAHATO
                                      Versus
                                 STATE OF BIHAR
                                   -----------

3/ 03.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

Two persons are named as accused namely they are Nand

Kishore Singh and Rani Devi. The case has been registered under Section

395 of the Indian Penal Code.

Submission is that the petitioner is not named in the First

Information Report and has not been put on Test Identification Parade and

there is no recovery from him. His name has come on the basis of

confessional statement of Bhutakun Raut. Bhutakun Raut and

Kalamuddin have been granted bail by this Court vide Cr. Misc. No.

36163 of 2007. First Information Report named accused Rani Devi has

been granted bail by this Court. The petitioner is in custody since

11.01.2007.

Considering the facts and circumstances of the case, the

petitioner Yadubir Mahto is ordered 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 Chief Judicial Magistrate, Sitamarhi

in connection with Baraganiya P.S. Case No. 128 of 2006.

kksinha/                                                            (Shyam Kishore Sharma, J.)