High Court Patna High Court - Orders

Bhuna Yadav vs The State Of Bihar on 20 October, 2011

Patna High Court – Orders
Bhuna Yadav vs The State Of Bihar on 20 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.32947 of 2011
                   Bhuna Yadav, son of Fagu Yadav, resident of village - Barui, P.S. - Halsi,
                   District - Lakhisarai.
                                                                          ---------- Petitioner.
                                                    Versus
                   The State of Bihar                                -----Opposite Party
                                                   ******

02. 20.10.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in connection

with Halsi (Ramgarh Chowk) P.S. Case No. 109/2008 for

offences under Sections 341/302/34 of the Indian Penal Code

and 27 of the Arms Act, is one of the named accused in this

case with allegation that the had taken some money as loan

through deceased husband of the informant but in spite of

repeated request by the creditors failed to return leading

towards killing of husband of the informant by the creditors

who carry specific allegation of killing him but there is

nothing against the petitioners except taking of money earlier.

Moreover, one of the co-accused Ranjeet Mandal has already

been granted privilege by a Bench of this court vide order

dated 17.03.2011 passed in Cr. Misc. No. 21018/2010.

Considering the facts and circumstances of the case,

in the event of his arrest or surrender within a period of four

weeks, let the above-named petitioner be enlarged on bail on
furnishing bail bond of sum of Rs. 10,000/- (ten thousand

only) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Lakhisarai, in

connection with Halsi (Ramgarh Chowk) P.S. Case No.

109/2008, subject to condition under section 438(2) of the

Code of Criminal Procedure, and additional condition to

attend the court regularly till disposal of the case, in the event

of failure on two consecutive dates, without any reasonable

explanation, the privilege granted shall be deemed to be

cancelled.

Rajeev/-                                ( Akhilesh Chandra, J.)