High Court Patna High Court - Orders

Chandra Shekhar Yadav @ Chandra … vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Chandra Shekhar Yadav @ Chandra … vs The State Of Bihar on 11 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.1373 of 2011
                        RAMSWAROOP YADAV & ORS.
                                       Versus
                            THE STATE OF BIHAR
                                         with
                           Cr.Misc. No.3803 of 2011
         CHANDRA SHEKHAR YADAV @ CHANDRA SHEKHAR PRASAD
                                       Versus
                            THE STATE OF BIHAR
                                     -----------

2 11.02.2011 The petitioners are apprehending their arrest in

a case registered under Sections 341, 342, 323, 420 and

506/34of the Indian Penal Code.

It is alleged against the petitioners that they

took the informant near the Registry Office and took his

signature forcefully on the plain paper.

It is submitted by learned counsel for the

petitioners that the informant received consideration

amount of Rs. 44, 000/- for execution of sale deed in

favour of Ravi Kumar Ranjan and Vinod Yadav but

subsequently, the sale deed could not be executed then

the present case was lodged with false allegation to save

his skin.

It is submitted on behalf of the petitioner that

other co-accused persons were granted anticipatory bail

vide Cr. Misc. No. 1373 of 2011. The petitioner of Cr.

Misc. No. 3803 of 2011 has submitted that he was not
2

named in the F.I.R. but subsequently, his name sprang up

during investigation.

Considering the nature of accusation and the

civil dispute between the parties, let the petitioners,

namely, 1. Ramswaroop Yadav, 2. Dinesh Yadav @

D.M., 3. Guzlari Yadav, and 4.Chandra Shekhar Yadav

@ Chandra Shekhar Prasad , be released on anticipatory

bail, in the event of their arrest or surrender before the

learned Court below within a period of 12 weeks from

today, on furnishing bail bond of Rs. 10,000/- (ten

thousand) each with two sureties of the like amount each

to the satisfaction of the learned Chief Judicial

Magistrate, Jehanabad in connection with Kako P.S.

Case No. 146 of 2010.

Bhardwaj                                 ( Dinesh Kumar Singh, J.)