IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.843 of 2011
BIRENDRA PRASAD & ANR.
Versus
THE STATE OF BIHAR
-----------
02. 07.02.2011 Petitioners are apprehending their arrest
in a case registered under Sections 302/34 of the
I.P.C.
The main allegation is against Shashi
Yadav of causing fire arm injury whereas these
petitioners alleged to had accompanied Shashi
Yadav.
It is submitted by learned counsel for
the petitioners that petitioners were on inimical
term with the informant from before as cousin
brother of the petitioners lodged a case against the
informant and as a retaliatory measure, the present
case has been lodged. It is further submitted that a
title suit is also pending between the parties.
Considering the aforesaid submissions,
let the petitioners namely 1. Birendra Prasad 2.
Mantoo Yadav @ Uday Shankar Yadav @ Kumar
Udai Shankar, in the event of their arrest or
surrender before the Court below within a period of
12 weeks from today, be released on anticipatory
bail on furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like amount
2
each to the satisfaction of Chief Judicial Magistrate,
Madhepura in connection with Bihariganj P.S. Case
No. 125 of 2009.
Shageer ( Dinesh Kumar Singh,J.)