High Court Patna High Court - Orders

Upendra Yadav &Amp; Anr vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Upendra Yadav &Amp; Anr vs State Of Bihar on 17 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20507 of 2010
                              1. UPENDRA YADAV
                              2. Tarun Kumar Yadav
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 17.06.2010 Heard learned counsel for the petitioners

and the State.

The defence of the petitioners in a Police

case under Sections 302/34 of the Penal Code and

Section 27 of the Arms Act is that the assailants are

otherwise named as Ashok Yadav and Viveka Yadav

while he was simply a member of the mob. It appears

that co-accused with common allegations as a

member of the unlawful assembly has been granted

regular bail in Cr. Misc. No.9872 of 2010

The prayer for anticipatory bail is rejected.

Any application for regular bail on behalf of

the petitioners shall be considered on its own merits

including grant of bail to similarly situated co-

accused, without being prejudiced by the present

order.

P. Kumar                                                    (Navin Sinha, J.)