IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25800 of 2011
Chanarik Yadav, S/O-Late Mohan Yadav
Versus
The State Of Bihar
-----------
03 22.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
No doubt, the alleged occurrence took place in the year
2001 and petitioner could be remanded in this case on 30.06.2010 on
the allegation that he gave one stone blow to the deceased but learned
counsel for the petitioner drew my attention towards Para-114 of the
case diary and submitted that as per prosecution report, only five
incised injuries were found on the person of the deceased. So, the
aforesaid fact clearly negates the participation of the petitioner in the
alleged crime. It is also pointed out by him that moreover, some co-
accused persons including Suresh Yadav, against whom there is
allegation of giving dagger blow to injured, has already been granted
privilege of bail by another Bench of this Court.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner 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 Sub Divisional
Judicial Magistrate, Sherghati, Gaya in connection with Amas P.S.
Case No. 94 of 2001.
SHAHZAD ( Hemant Kumar Srivastava, J.)