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)