High Court Patna High Court - Orders

Birendra Prasad &Amp; Anr. vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Birendra Prasad &Amp; Anr. vs The State Of Bihar on 7 February, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.843 of 2011
                     BIRENDRA PRASAD & ANR.
                                Versus
                        THE STATE OF BIHAR
                              -----------

02. 07.02.2011 Petitioners are apprehending their arrest

in a case registered under Sections 302/34 of the

I.P.C.

The main allegation is against Shashi

Yadav of causing fire arm injury whereas these

petitioners alleged to had accompanied Shashi

Yadav.

It is submitted by learned counsel for

the petitioners that petitioners were on inimical

term with the informant from before as cousin

brother of the petitioners lodged a case against the

informant and as a retaliatory measure, the present

case has been lodged. It is further submitted that a

title suit is also pending between the parties.

Considering the aforesaid submissions,

let the petitioners namely 1. Birendra Prasad 2.

Mantoo Yadav @ Uday Shankar Yadav @ Kumar

Udai Shankar, 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
2

each to the satisfaction of Chief Judicial Magistrate,

Madhepura in connection with Bihariganj P.S. Case

No. 125 of 2009.

Shageer                                ( Dinesh Kumar Singh,J.)