High Court Patna High Court - Orders

Ram Jivan Yadav @ Ram Jivan Yadav @ … vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Ram Jivan Yadav @ Ram Jivan Yadav @ … vs The State Of Bihar on 5 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8363 of 2011
                 RAM JIVAN YADAV @ RAM JIVAN YADAV @ RAM JIVAN
                 PRASAD SON OF RAM BRIKSH YADAV.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 05.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 303 and 120B/34 of the

Indian Penal Code and Section 27 of the Arms Act.

It is specifically alleged against Ramji Mahto

to have killed the husband of the informant by causing

gun shot. The name of the petitioner sprang up as

conspirators.

It appears that during the investigation the

accusation was found false and the final form was

submitted and differing with the same, the cognizance

has been taken in the matter.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)
2

with two sureties of the like amount each to the

satisfaction of Sri B.K. Chaudhary, learned Judicial

Magistrate, Hilsa at Nalanda in connection with

Islampur P.S. Case No. 121/2010, subject to the

conditions as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-