IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39809 of 2010
RANDHIR KUMAR @ RANDHIR YADAV S/O RAM BALLAV YADAV @
JAGO YADAV OF VILLAGE DUMA,P.S. BIHRA, DISTRICT SAHARSA.
Versus
STATE OF BIHAR
-----------
2. 16.12.2010. Heard Shri Yogesh Chandra Verma,
learned Senior Counsel for the petitioner and
Shri S.N. Prasad, learned Additional Public
Prosecutor.
The petitioner, who is in custody in
Bakhtiyarpur P.S. Case No.82 of 2002 for the
offence under Section 307 and other allied
Sections of the Indian Penal Code, has prayed
for grant of bail.
At the very outset, it was submitted
by Shri Verma, learned Senior Counsel for the
petitioner that in this case F.I.R. named
accused persons even on the worst footing
than this petitioner have given privilege of
bail. It was submitted that in the F.I.R.
itself, there is no allegation of carrying
any arm or giving such assault.
In view of the fact that other
accused persons, whose cases were serious
than the petitioner, have been extended the
privilege of bail, there is no reason to deny
2
such relief to the petitioner. Prayer for
bail is allowed.
Let the petitioner above named be
enlarged on bail on his furnishing bond of
Rs.10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction
of Shri J.P. Kisko, J.M., Saharsa in
Bakhtiyarpur P.S. Case No.82 of 2002.
( Rakesh Kumar,J.)
N.H./