High Court Patna High Court - Orders

Chanarik Yadav vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Chanarik Yadav vs The State Of Bihar on 22 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25800 of 2011
                            Chanarik Yadav, S/O-Late Mohan Yadav
                                             Versus
                                      The State Of Bihar
                                           -----------

03 22.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

No doubt, the alleged occurrence took place in the year

2001 and petitioner could be remanded in this case on 30.06.2010 on

the allegation that he gave one stone blow to the deceased but learned

counsel for the petitioner drew my attention towards Para-114 of the

case diary and submitted that as per prosecution report, only five

incised injuries were found on the person of the deceased. So, the

aforesaid fact clearly negates the participation of the petitioner in the

alleged crime. It is also pointed out by him that moreover, some co-

accused persons including Suresh Yadav, against whom there is

allegation of giving dagger blow to injured, has already been granted

privilege of bail by another Bench of this Court.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Sub Divisional

Judicial Magistrate, Sherghati, Gaya in connection with Amas P.S.

Case No. 94 of 2001.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)