IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32947 of 2011
Bhuna Yadav, son of Fagu Yadav, resident of village - Barui, P.S. - Halsi,
District - Lakhisarai.
---------- Petitioner.
Versus
The State of Bihar -----Opposite Party
******
02. 20.10.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in connection
with Halsi (Ramgarh Chowk) P.S. Case No. 109/2008 for
offences under Sections 341/302/34 of the Indian Penal Code
and 27 of the Arms Act, is one of the named accused in this
case with allegation that the had taken some money as loan
through deceased husband of the informant but in spite of
repeated request by the creditors failed to return leading
towards killing of husband of the informant by the creditors
who carry specific allegation of killing him but there is
nothing against the petitioners except taking of money earlier.
Moreover, one of the co-accused Ranjeet Mandal has already
been granted privilege by a Bench of this court vide order
dated 17.03.2011 passed in Cr. Misc. No. 21018/2010.
Considering the facts and circumstances of the case,
in the event of his arrest or surrender within a period of four
weeks, let the above-named petitioner 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 Chief Judicial Magistrate, Lakhisarai, in
connection with Halsi (Ramgarh Chowk) P.S. Case No.
109/2008, subject to condition under section 438(2) of the
Code of Criminal Procedure, and additional condition to
attend the court regularly till disposal of the case, 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.)