IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.515 of 2011
UMESH YADAV
Versus
THE STATE OF BIHAR
-----------
02. 03.02.2011 Petitioner is apprehending his arrest in a
case registered under Sections 147, 148, 341, 323, 324,
307, 379, 504 of the I.P.C.
It is alleged against the petitioner that he
ordered others to assault and also assaulted the
informant with Tengari (sharp cutting weapon).
It is submitted by learned counsel for the
petitioner that the injury report has been brought on
record by way of supplementary affidavit which reflects
lacerated wound on fore head ½”x ½ x skin deep. It is
further submitted that there is a case and counter case
between the parties and other similarly situated
accused person Sachit Yadav has been granted
anticipatory bail vide Cr. Misc. No. 35711 of 2010.
Considering the aforesaid submissions, let
the petitioner namely Umesh Yadav, in the event of his
arrest or surrender before the Court below within a
period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs.
10,000(ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial
2
Magistrate, Darbhanga in connection with Baheri P.S.
Case No. 88 of 2010.
Shageer ( Dinesh Kumar Singh,J.)