High Court Patna High Court - Orders

Gajan Yadav & Anr vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Gajan Yadav & Anr vs The State Of Bihar on 1 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.21902 of 2011
                 1. Gajan Yadav, son of late Mothi Yadav of village - Dhani
                     Chak, P.S. - Masaurhi, District - Patna.
                 2. Sunil Yadav, son of Nanhu Yadav of village Jamalpur,
                     P.S. - Paraiya, District - Patna.
                                                            -------- Petitioners.
                                            Versus
               The State Of Bihar                        -----Opposite Party
                                           ----------

For the petitioners : Mr. Lallu Prasad, Adv.
For the State : Mr. Damodar Prasad Tiwary, APP
******

02. 01.08.2011 Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the State.

The petitioners apprehending their arrest in

connection with Masaurhi P.S. Case No. 454/2009 for

the offences under Sections 147/148/149/341/323/

307/384 and 506 of the Indian Penal Code and 27 of

the Arms Act, pending in the court of S.D.J.M.,

Masaurhi, Patna.

Both the petitioners are named accused in

this case. Petitioner no. 1 Gajan Yadav, carries specific

allegation of assaulting the informant by Farsa on his

head and other portions of the body, whereas against

petitioner no.2 Sunil Yadav, there is omnibus and

general allegations attracted. There is counter version

also by way of Masaurhi P.S. Case No. 453/2009,

wherein one person has already lost his life in alleged

occurrence relating with land dispute.

In view of the allegation levelled against
2

petitioner no. 1 namely, Gajan Yadav, this court is not

inclined to enlarge him on anticipatory bail.

Hence, prayer for anticipatory bail of

petitioner no.1 namely, Gajan Yadav is hereby

rejected.

So far as petitioner no.2 is concerned,

considering the facts and circumstances of the case,

in the event of his arrest or surrender within a period

of four weeks, let the petitioner no.2 namely, Sunil

Yadav, be enlarged on bail on furnishing bail bond of

sum of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of

S.D.J.M., Masaurhi, Patna, in connection with

Masaurhi P.S. Case No. 454/2009, subject to

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the

court regularly at least for two years or till disposal of

the case, whichever is earlier and in the event of

failure on two consecutive dates, without any

reasonable explanation, the privilege granted shall be

deemed to be cancelled.

Rajeev/                               ( Akhilesh Chandra, J.)