High Court Patna High Court - Orders

Dhurandhar Prasad Yadav vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Dhurandhar Prasad Yadav vs State Of Bihar on 9 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.23505 of 2010
                      DHURANDHAR PRASAD YADAV
                                    Versus
                             STATE OF BIHAR
                                   -----------

02. 09-07-2010 Heard learned counsel for the

petitioner and learned counsel for the State.

The petitioner is languishing in jail

in connection with a case registered under

Sections 323 and 436 of the I.P.C. and Sections

3 and 4 of SC and ST (Prevention of Atrocities)

Act.

It is alleged that on 10.03.2009 the

petitioner along with others came, abused, and

assaulted and the petitioner and one Bechan

Prasad Yadav set the hut of the informant on

fire.

                                It     is     submitted         by     the     learned

                   counsel    for    the    petitioner        that     the    land    is

settled to the father of the petitioner vide

Annexure-2 and father of the petitioner lodged a

complaint case against the present complainant

on 16.3.2009 whereas the present complaint was

lodged on 18.03.2010 as a retaliatory measure.

Moreover, during the investigation the

Supervising Officer has found the case under

Section 435 of the I.P.C. and the father of the

petitioner has been granted anticipatory bail
2

vide Annexure-5.

Considering the land dispute between

the parties and the nature of allegation and

grant of anticipatory bail to other F.I.R. named

accused person, let the petitioner, Dhurandhar

Prasad Yadav, 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 learned C.J.M., Saran at

Chapra, in connection with Chapra Mufassil P.S.

Case No. 81 of 2009.

(Dinesh Kumar Singh, J.)

U.K.