IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.254 of 2011
Rajnish Kumar Yadav, son of Bijendra Kumar Yadav,
Resident of Village Chandrahi Hazari Tola, P.S. Dhamdaha,
District- Purnea. ...................................Petitioner.
Versus
The State of Bihar ............................Opposite Party.
-----------
2. 14. 01.2011. Heard learned counsel for the petitioner and the State.
The petitioner is apprehending his arrest in connection
with Dhamdaha P.S. Case No. 35 of 2010, registered under Sections
147, 148, 149, 447, 324 and 307 of the Indian Penal Code.
There is allegation against the petitioner that he was a
member of the mob in which one Bijendra Yadav alleged to have
shot arrow towards Manoj Yadav which caused injury.
Learned counsel for the petitioner submits that there is
not mentioned the petitioner name as member of unlawful assembly,
but specific overt act against the petitioner. It is further submitted
that co-accused Bijendra Yadav has been granted regular on similar
footing.
Having regard to the facts and circumstances, I am not
inclined to grant bail to the petitioner. However, if the petitioner
surrender and prayed for regular bail that may be considered without
being prejudiced by this order as per in case of Bijendra Yadav on
the same day.
Let copy of this order be sent to the court below through
FAX at the cost of the petitioner.
m.p. ( Gopal Prasad J.)