IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11590 of 2011
SHYAM KISHORE YADAV
Versus
THE STATE OF BIHAR
-----------
02/ 21.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Thartharari P.S. Case no. 18/2010 was initially, registered
under sections 450, 307/34 of the IPC and 27 of the Arms Act on
26.4.2010 on the basis of fardbeyan of one Ranjay Kumar who
happens to be nephew of the deceased. The aforesaid Ranjay Kumar
specifically stated in his fardbeyan that FIR named accused namely
Naresh Gope and Suresh Gope opened fire as a result of which his
uncle sustained fire arms injuries. It further appears that a protest
petition was also filed on behalf of the aforesaid Ranjay Kumar but he
has stated nothing in the aforesaid protest petition against the
petitioner. It further appears that on 4.5.2010 after death of the
deceased, his wife, namely, Rita Devi gave her fardbeyan in which she
stated that it was the petitioner who opened fire on the deceased on
account of land dispute.
Considering the aforesaid facts and circumstances as well
as submissions of the parties, let the petitioner, Shyam Kishore Yadav,
be released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Addl. Chief
Judicial Magistrate, Hilsa Nalanda, in Tharthari P.S. Case no.
18/2010.
shahid (Hemant Kumar Srivastava,J)