High Court Patna High Court - Orders

Anmol Mandal @ Anmol Yadav vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Anmol Mandal @ Anmol Yadav vs The State Of Bihar on 24 October, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Cr.Misc. No.35710 of 2011
                     Anmol Mandal @ Anmol Yadav, Son of Gujaku Mandal @ Gayanand Mandal.
                                                      Versus
                                              The State Of Bihar
                                                        -----------

2 24.10.2011 The petitioner seeks anticipatory bail as he apprehends his

arrest in Araria P.S. Case No. 336 of 2006 for the offences alleged

under Sections 304(B), 120B and 201 of the Indian Penal Code.

Learned counsel for the petitioner states that co-accused

Manoj Mandal who is the husband of the deceased alongwith two

others have already faced trial and acquitted in Sessions Trial No.

752 of 2009 by the learned trial court. The petitioner is said to be

brother of the husband Manoj Mandal and apart from an omnibus

allegation, there is no specific allegation against this petitioner.

Heard learned counsel for the State.

Considering fact that the husband along with two others

family members having already been acquitted by the learned trial

court and there is no further specific allegation against this

petitioner, let the petitioner, named above, in the event of his arrest

or surrender before the court below within six weeks from the date

of production/receipt of a copy of this order, be released on bail on

furnishing bail bonds of Rs. 10,000/- ( ten thousand) with two

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

Magistrate, Araria in connection with Araria P.S. Case No. 336 of

2006, subject to the conditions as laid down under Section 438 (2) of

the Cr. P.C.

(Vikash Jain, J.)
Md. Ibrarul