IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17729 of 2011
Kanchan Yadav
Versus
The State Of Bihar
-----------
2 27.06.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in
connection with Agamkuan P.S. Case No. 110/10
registered under Sections 302/34 and 120 of the Indian
Penal Code and Section 27 of the Arms Act pending in
the court of learned Additional Chief Judicial
Magistrate, Patna City.
It is alleged that the victim was taking dinner
in a marriage ceremony when he was being dragged by
some persons at 11.00 PM and at 2.30 AM, the
informant learn that the victim died due to firearm
injury.
The petitioner was not named in the F.I.R.
Petitioner’s name sprang up after more than a month of
the occurrence on the basis of statement of Sanjay
Kumar Sinha that he was also taking dinner along with
the petitioner.
It appears that the F.I.R. named accused
persons Avinash Kumar @ Bhola and Brij Bihari Singh
@ Naman have been granted regular bail vide Cr.
Misc. No. 37441/2010 and vide Cr. Misc. No.
37546/2010
I see no reason for the learned court below
not to give the same privilege to the petitioner if the
petitioner surrenders within a period of four weeks.
With the above observation, this application
is, accordingly, disposed off.
Let the order be transmitted to the learned
court below through fax at the cost of the petitioner.
(Dinesh Kumar Singh, J.)
Amrendra/-