High Court Patna High Court - Orders

Naresh Yadav & Anr vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Naresh Yadav & Anr vs The State Of Bihar on 15 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.17935 of 2011
                   1.    Naresh Yadav, son of late Gajadhar Yadav
                   2.    Lalu Yadav, son of Naresh Yadav
                         Both resident of village - Mirzapur Changeri, P.S. -
                         Banka (Barahat), District - Banka.
                                                                -------- Petitioners.
                                               Versus
                   The State of Bihar                    -----Opposite Party
                                               *****

05. 15.09.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The two petitioners, apprehending their

arrest in connection with Banka (Barahat) P.S. Case

No. 302/2009, for the offences under sections

341/323/307/34 of the Indian Penal Code, pending in

the court of Chief Judicial Magistrate, Banka, are

named accused in this case with allegation of inflicting

injuries upon informant and her husband while they

were seeking due share in respective properties.

Submission is that there is counter version also

and petitioner’s side including petitioner no. 2 and his

wife both have been assaulted by husband of the

informant. Further submission is that injuries caused

upon informant and her husband are simple in nature,

whereas injuries caused upon wife of petitioner no. 1 is
grievous in nature.

Learned Additional Public Prosecutor while

objecting the prayer pointed out that earlier petitioner’s

prayer for anticipatory bail was permitted to be

withdrawn on 11th November 2009 by learned Sessions

Judge, but instead of surrendering before the court below

for which he withdrawn another application was filed

and subsequently rejected.

Further the injuries sustained by the informant

and her husband is on vital part of the body i.e. head.

Considering the facts and circumstances of the case

petitioners are not entitled the privilege sought.

Accordingly, prayer for anticipatory bail of the

petitioners is refused.

Rajeev/                         ( Akhilesh Chandra, J.)