High Court Patna High Court - Orders

Ramanand Yadav vs The State Of Bihar on 1 September, 2010

Patna High Court – Orders
Ramanand Yadav vs The State Of Bihar on 1 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.23994 of 2010
                           RAMANAND YADAV S/o Late Gohal Yadav.
                                               Versus
                                    THE STATE OF BIHAR .
                                                -----------

03/ 01.09.2010 Heard learned counsel for the petitioner and learned counsel

appearing for the State.

Admittedly, the petitioner is not named in the FIR and

his name surfaced in this case during the course of investigation.

From perusal of the case diary as well as impugned order, it

reveals that the police could not succeed to trace out as to whether any

person had died in the alleged occurrence but in spite of that charge

sheet has been submitted under section 302 IPC. It further transpires

that the learned Sessions Judge has rejected the petition of the

petitioner mainly on the ground that he is absconding since 13 years.

Considering the aforesaid facts and submissions, I direct the

petitioner to be released on bail in connection with Chautham (Mansi)

P.S. Case no. 73 of 1996 on furnishing bail bond of Rs 10,000-/ with

two sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Khagaria subject to the condition that one of the

sureties must be close relative of the petitioner and holder of landed

property.

      shahid                                                (Hemant Kumar Srivastava,J))