IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35074 of 2011
Vijendra Yadav
Versus
The State Of Bihar
2. 25.10.2011. Heard learned counsels for the
petitioner, informant and the State.
The petitioner is languishing in
custody since 03.01.2011 in a case
registered under Sections 447, 341, 323,
325, 307/34 of the Indian Penal Code. Later
on Section 302/34 of the I.P.C. was also
added.
Though initially in the F.I.R., the
specific accusation was that one Ranjit
Yadav gave Lathi blow on the head of the
deceased. Thereafter, this petitioner gave
Lathi blow also on the head of the deceased
alongwith one Timal Yadav and Sohan Yadav
the fardbeyan of the informant was again
recorded where he specifically alleged that
Ranjit Yadav gave several Garasa blows on
the head of deceased. In the second
fardbeyan, the informant does not allege any
assault by the petitioner to deceased as
contained in Annexure-2 and considering the
aforesaid facts other two assailants of
deceased Timal Yadav and Sohan
2
Yadav have been granted bail by this court
on 12.09.2011 vide Cr. Misc. No. 18250 of
2011.
Considering the aforesaid facts,
let the petitioner, above named, 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 A.C.J.M. Hilsa, Nalanda, in
connection with Telhara P.S. Case No. 108
of 2010.
U. K. ( Dinesh Kumar Singh, J)