High Court Patna High Court - Orders

Raj Kumar Yadav vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Raj Kumar Yadav vs The State Of Bihar on 25 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.33558 of 2011
                             Raj Kumar Yadav @ Raj Kumar Ji
                                           Versus
                                   The State Of Bihar
                                         -----------

02 25.10.2011 It is pointed out by learned counsel for the

petitioner that alias name of the petitioner has been left to be

typed in petition.

Learned counsel for the petitioner is permitted to

make necessary correction in application within course of the

day.

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Although, the alleged occurrence took place in the

year 2003 but petitioner could be arrested in the year 2011.

Petitioner is named in the first information report

on the basis of a paper recovered from the place of occurrence.

It is pointed out by learned counsel for the

petitioner that having more or less similar allegation, several co-

accused have already been granted privilege of bail by this Court

and no specific overt-act has been attributed against the

petitioner.

Since the alleged occurrence took place in the year

2003 and petitioner could be arrested in the year 2011, I think it

proper to peruse the case diary.

Let case diary of Paraiya P.S. Case No. 40 of 2003

be called for from the court of Chief Judicial Magistrate, Gaya.
2

Also call for the antecedent report of petitioner, namely, Raj

Kumar Yadav @ Raj Kumar Ji, who is an accused in the above

stated case from Superintendent of Police, Gaya and list the

matter after receipt of the case diary and antecedent report.

SHAHZAD                             ( Hemant Kumar Srivastava, J.)