High Court Patna High Court - Orders

Jitendra Yadav vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Jitendra Yadav vs State Of Bihar on 17 June, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.19910 of 2010
                         JITENDRA YADAV
                             Versus
                         STATE OF BIHAR
                          -----------

2 17.06.2010 Heard learned counsel appearing on

behalf of the petitioner and learned counsel

appearing on behalf of the State.

The petitioner is in custody in

connection with Arwal P.S. Case No. 36 of 2010

(G.R. No. 513 of 2010) for offences punishable

under Sections 147, 148, 149, 341, 323, 504,

436 and 427 of the Indian Penal Code and

Section 27 of the Arms Act.

Learned counsel with reference to the

statement of allegation as set out in the

F.I.R., submits that except of being a member

of the unlawful assembly no specific role has

been assigned to the petitioner nor he has been

attributed any specific overt act. The

allegation made in the F.I.R. is omnibus and

general in nature.

Learned counsel for the petitioner

submits that in similar circumstances five of

the co-accused have been granted anticipatory

bail by this Court in Cr. Misc. No. 17895 of

2010 vide order passed on 19.5.2010.
2

Considering the circumstances

aforesaid, let the petitioner namely, Jitendra

Yadav be released on bail on furnishing bail

bond of Rs. 10,000/- with two sureties of the

like amount to the satisfaction of learned

Chief Judicial Magistrate, Jehanabad in

connection with Arwal P.S. Case No. 36 of 2010

(G.R.No.513 of 2010).

Bibhash                                  ( Jyoti Saran, J.)