IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27164 of 2009
Surendra Prasad Yadav, Son of Late Ramjee Prasad Yadav, Resident of
Village, Sheikhpura, P.S. Bhargama, (Raniganj), District - Araria.
.....Informant.....Petitioner.
Versus
1. The State of Bihar
2. Yoganand Yadav, Son of Late Adhinlal Yadav
3. Bhola Yadav, Son of Late Adhin Lal Yadav
4. Jhameli Yadav, Son of Late Adhinlal Yadav
5. Jagdish Yadav, Son of Late Adhinlal Yadav
6. Sukdeo Yadav, Son of Late Adhinlal Yadav
7. Jai Krishna Yadav, Son of Jhameli Yadav
8. Arjun Yadav, Son of Jhameli Yadav
9. Ram Yadav, Son of Jhameli Yadav
10. Pradeep Yadav, Son of Bhola Yadav
11. Ranjit Yadav, Son of Bhola Yadav
12. Anand Yadav, Son of Sukdeo Yadav
13. Vinod Yadav, Son of Jagdish Yadav
14. Manoj Yadav, Son of Jagdish Yadav
15. Anandi Yadav, Son of Sadanand Yadav
16. Hari Yadav, Son of Sadanand Yadav
17. Nityanand Yadav, Son of Darogi Yadav
18. Shatrughan Yadav, Son of Darogi Yadav
All are resident of Village-Jagta, P.S.- Raniganj, District - Araria.
.....Accused.....Opposite Parties.
-----------
02/ 24.08.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The informant-petitioner has filed
this application for cancellation of
anticipatory bail which was granted to the
accused/Opposite Parties Nos. 2 to 18 vide
order dated 24th of April, 2009 passed by
Additional Sessions Judge 1st, Araria in
connection with Raniganj P.S. Case No. 324 of
2007 under Sections 307, 379 and other minor
Sections of the Indian Penal Code and Section
2
27 of the Arms Act.
It appears from the impugned order
that no intention of killing has been found and
from the injury report, it appears that the
injury is simple in nature.
Considering the facts and
circumstances, I do not find any ground for
cancellation of the aforesaid order.
This petition is dismissed.
(Amaresh Kumar Lal, J.)
kksinha/-