IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21678 of 2011
Rajendra Yadav, son of Late Kari Yadav, resident of village - Bakuniya,
P.S. - Nauhatta, District - Saharsa.
-------- Petitioner.
Versus
The State of Bihar -----Opposite Party
*******
03. 18.10.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Nauhatta P.S. Case No. 99/2009 for
offences under Sections 147/148/149/353/307/171(e)
of the Indian Penal Code and 27 of the Arms Act,
pending in the court of Chief Judicial Magistrate,
Saharsa.
In this case instituted against unknown.
Petitioner’s name emerged during investigation.
Submission is that in the PACs Election some
misunderstanding might have been caused, but there is
nothing against the petitioner except disclosure of his
name in the extra judicial confession. Under similarly
situated circumstances co-accused Sudhir Yadav @
Sushil Yadav and others have already been granted
privilege by a Bench of this Court vide order dated
31.03.2011 passed in Cr. Misc. No. 6906/2011.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Saharsa, in connection with Nauhatta P.S.
Case No. 99/2009, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for two years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Rajeev/-