IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35300 of 2011
1. Bhupendra Yadav,
2. Narayan Yadav,
3. Arun Yadav
Versus
The State Of Bihar
----------------------------------
02. 19.10.2011 The petitioner No.1 being the Ex-
Mukhia and petitioner Nos. 2 & 3 being his brothers
are apprehending their arrest in a case registered
under Sections 341, 323 and 385 of the I.P.C.,
Section 27 of the Arms Act and Section 3(i)(X) of
the S.C. /S.T. Act.
It is alleged that while renovation work
of tank under the MANREGA scheme was going on
the petitioner along with others resorted to firing,
abused the informant by calling caste name and
demanded Rs.1,00,000/- as extortion.
It is submitted by learned counsel for the
petitioner that since the informant encroached part
of the area where the work was going on for which
some scuffle took place, as a result of which a case
has been lodged at the behest of the petitioner.
Considering the nature of accusation
when no injury has been caused create doubt about
2the bonafide of the accusation, let the petitioners
above named, in the event of their arrest or surrender
before the Court-below within a period of 12 weeks
from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Madhepura
in connection with Madhepura P.S. Case No. 206 of
2010 subject to condition laid down under Section
438 (2) of the Cr.P.C.
( Dinesh Kumar Singh, J.)
Mkr.