IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3285 of 2011
BHASHO YADAV @ BHASO YADAV
Versus
THE STATE OF BIHAR
-----------
02. 11.03.2011 Petitioner is apprehending his arrest in a case
registered under Sections 307/34 of the I.P.C. and
Section 27 of the Arms Act.
The F.I.R. was lodged against the unknown
but the informant subsequently suggested that she
saw firing by an unknown person at the husband of
the informant.
Annexure-2 has been brought on record to
suggest that the informant’s side are accused in a
murder case in which the cousin of this petitioner is
one of the witness, hence due to oblique motive,
petitioner has been named in the F.I.R. It is further
submitted that the case was instituted in 03.04.2010
whereas the requisition for issuance of warrant has
been made on 27.10.2010.
Considering the aforesaid facts, let the
petitioner namely Bhasho Yadav @ Bhaso Yadav, in
the event of his 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) with two sureties of the
like amount each to the satisfaction of Additional
Chief Judicial Magistrate, Barh, Patna in connection
with Pandarak P.S. Case No. 44 of 2010.
Shageer (Dinesh Kumar Singh, J)