High Court Patna High Court - Orders

Manoj Yadav & Ors. vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Manoj Yadav & Ors. vs The State Of Bihar on 29 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21959 of 2011

        1. Manoj Yadav @ Manoj , Son of Sukhi Yadav.
        2. Shiv Kumar Yadav.
        3. Sarju Yadav
           Both Sons of Late Panchan Yadav.
        4. Tun Tun Yadav, Son of Late Nagina Yadav.
        5. Bhola Yadav, Son of Shiv Kumar Yadav.
           All Residents of Village Purshotampur, P.S. Shahpur (Bahoranpur), District Bhojpur.
                                                                             --------Petitioners
                                            Versus
        The State Of Bihar
                                                                        -------Opposite Party
                                           -----------

02/- 29/07/2011 Heard learned counsel for the petitioners, learned

counsel for the informant and learned Additional Public Prosecutor for

the State.

All the five petitioners are named accused in this case

with allegation of having armed with deadly weapons. Submission is

that, non-petitioner co-accused Laxman Yadav only was the said

author of fatal fire arm injury to the brother of the informant, who lost

his life but others sustained simple injuries, in dispute relating to

possession over a piece of land.

Considering the facts and circumstances of the case, the

above named petitioners are not entitled for the privilege sought.

Hence, their prayer for anticipatory bail in connection with Shahpur

P.S. Case No. 20 of 2011, pending in the court of Chief Judicial

Magistrate, Bhojpur at Ara, is hereby rejected.

       Praveen/-                                 ( Akhilesh Chandra, J.)