High Court Patna High Court - Orders

Kamal Yadav @ Kamal Prasad Yadav vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Kamal Yadav @ Kamal Prasad Yadav vs State Of Bihar on 17 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.34251 of 2010
                              KAMAL YADAV @ KAMAL PRASAD YADAV
                                                  Versus
                                            STATE OF BIHAR
                                              -----------

2. 17.09.10. Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in custody

since 13.04.2010 in a case registered under

Sections 147, 148, 364, 342, 323, 427, 307, 448,

504 and 506 of the I.P.C.

It is alleged that F.I.R. named accused

Ram Chandra Ram alongwith others forcibly took

the brother and mother of the informant on the

Motor Cycle subsequently they got released. The

mother subsequently did not name the petitioner.

It is submitted by the learned counsel

for the petitioner that the petitioner is

involved in two other cases in which the

petitioner is on bail.

It is submitted by the learned counsel

for the petitioner that the petitioner and

informant known to each other as both residents

of same police station and the petitioner’s name

sprang up on confession of accused Ram Chandra

Ram.

2

Considering the fact that the specific

allegation in the F.I.R. is only against Ram

Chandra Ram and one of the victim has not named

the petitioner, let the petitioner above named

be released on bail on furnishing bail bond of

Rs. 10,000/-(Ten Thousand) with two sureties of

the like amount each to the satisfaction of the

learned C.J.M., Supaul, in connection with

Marauna P.S. Case No. 04 of 2010, G.R. No. 122

of 2010.

U.K.                              (Dinesh Kumar Singh,J.)