IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44454 of 2010
1. BALRAM YADAV
2. SHREE RAM YADAV
3. JAIKANT YADAV
4. UMESH YADAV ALL S/O LATE HARI NANDAN YADAV
5. GULAB YADAV SON OF BALRM YADAV, &
6. SANJAY KR. YADAV @ SANJAY YADAV SON OF SRI RAM YADAV. ALL
R/O VILL- & PS-BHARGAWAM DISTT-ARARIA---PETITIONERS
Versus
THE STATE OF BIHAR------------OPPOSITE PARTY.
-----------
2 26.3.2011 Heard learned counsel for the petitioners and learned
APP for the State.
The prayer for anticipatory bail on behalf of petitioner
no.1, namely, Balram Yadav is hereby rejected as there is specific
allegation against him which is corroborated by the nature of injury
which emerges from the injury report.
So far as petitioner nos. 2 to 6 are concerned, looking at
the generality of the allegation coupled with the fact that there was land
dispute between the parties, let petitioner nos. 2 to 6, namely, (2) Shree
Ram Yadav, (3) Jaikant Yadav (4) Umesh Yadav, (5) Gulab Yadav and
(6) Sanjay Kr. Yadav @ Sanjay Yadav in the event of their arrest or
surrender within four weeks from today, be enlarged on bail on
furnishing bail bond of Rs. 15,000/- (Rs. fifteen thousand) each with
two sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Araria in connection with Bhargawa P.S. Case No. 64 of
2010, subject to the condition as laid down under section 438(2) of the
Cr. P. C. One of the sureties will be executed by close blood relation on
due identification of their identity. Petitioners will cooperate in the trial
and shall not abscond.
RPS (Ajay Kumar Tripathi,J.)