High Court Patna High Court - Orders

Anirudh Yadav vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Anirudh Yadav vs The State Of Bihar on 4 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CRIMINAL MISCELLANEOUS NO.12060 OF 2011
                 ANIRUDH YADAV SON OF ADALAT YADAV VILLAGE-
                  BHAGATPUR, P.S.- BALIA, DISTRICT- BEGUSARAI
                                        VERSUS
                              THE STATE OF BIHAR
                            ----------------------------------

5 04/08/2011 Heard Mr. Sandeep Kumar, learned counsel

for the petitioner, learned counsel appearing on behalf

of the informant and learned APP for the State.

The petitioner is one of the named accused

of the case registered under Sections 302, 120B/34 of

the Indian Penal Code and Section 27 of the Arms Act

in which the petitioner has been described to be the

shooter of the deceased. Altogether 15 persons are

named as accused in the written report of the

informant.

Submission is that though the petitioner

has been described as assailant of the deceased in the

written report but the informant, in his further

statement, has given altogether a different version of

the occurrence by describing Giridhari Yadav as

shooter of the deceased. Similar is the evidence of wife

of the deceased whose statement has been recorded in

paragraph 31 of the case diary. Another independent

witness whose statement has been recorded in

paragraph 32 of the case diary also stated that it was

Giridhari who has shot at and killed the deceased.
2

Further submission is that Giridhari Yadav has

motive to kill because earlier his one hand was

chopped off and his one was damaged so he has taken

revenge.

Opposing prayer for bail of the petitioner the

learned counsel for the informant submits that

besides the present case the petitioner is accused in

three more cases.

                  Be   that    as   it    may,      considering   the

       contradictory    statement        of   the   informant,    the

petitioner above named is directed to be released on

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

with two sureties of the like amount each to the

satisfaction of Sri B. B. Rai, J. M., Begusarai in

connection with Ballia P.S. Case No. 21 of 2005.

(Shyam Kishore Sharma, J.)
avin