IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3579 of 2011
NARESH PRASAD YADAV @ NARESH PRASAD
Versus
THE STATE OF BIHAR
-----------
2 02.02.2011 The petitioner is languishing in jail since
14.12.2009, in a case registered under Section 302/34
of the Indian Penal Code.
It is alleged against the petitioner and his
son to have assaulted the victim with lathi and bricks
due to some land dispute.
The case of the defence is that the averment
of the informant is inconsistent in the Faradebyan as
initially he claims to have seen the occurrence but in
subsequent portion of the F.I.R. he claims to have come
out from his house after the actual occurrence. Learned
Sessions Judge order reflects that victim received only
four bruises, which is inconsistent with the allegation
of assault.
Considering the manner of the occurrence
and period of custody, let the petitioner, namely,
Naresh Prasad Yadav @ Naresh Prasad be released on
bail on furnishing bail bond of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to
2
the satisfaction of the learned Chief Judicial
Magistrate, Jehanabad, in connection with Ghoshi P.S.
Case No. 167 of 2009.
Learned Court below will be at liberty to
cancel the bail bond of the petitioner, if he fail to
appear on three consecutive occasions.
Bhardwaj/- ( Dinseh Kumar Singh, J.)