High Court Patna High Court - Orders

Rajesh Yadav vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Rajesh Yadav vs The State Of Bihar on 20 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.11411 of 2011
                                        RAJESH YADAV
                                                 Versus
                                    THE STATE OF BIHAR
                                        --------

02/ 20.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Allegedly, alleged occurrence took place on 22.3.2010

whereas written report was filed by the informant on 30.3.2010 and no

explanation of the aforesaid delay has been given. It appears that there

is land dispute between the parties prior to the institution of the

present case. Moreover, no specific allegation of any overt-act has

been levelled against the petitioner except this fact that an omnibus

allegation of putting pistol and cutting crops has been levelled against

the petitioner as well as his brother.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties coupled with the

period of detention of the petitioner in jail custody, let the petitioner,

Rajesh Yadav, be released on bail on furnishing bail bonds of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Begusarai in Neema Chandpura P.S.

Case no. 29/2010.

      shahid                                                 (Hemant Kumar Srivastava,J)