IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1373 of 2011
RAMSWAROOP YADAV & ORS.
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.3803 of 2011
CHANDRA SHEKHAR YADAV @ CHANDRA SHEKHAR PRASAD
Versus
THE STATE OF BIHAR
-----------
2 11.02.2011 The petitioners are apprehending their arrest in
a case registered under Sections 341, 342, 323, 420 and
506/34of the Indian Penal Code.
It is alleged against the petitioners that they
took the informant near the Registry Office and took his
signature forcefully on the plain paper.
It is submitted by learned counsel for the
petitioners that the informant received consideration
amount of Rs. 44, 000/- for execution of sale deed in
favour of Ravi Kumar Ranjan and Vinod Yadav but
subsequently, the sale deed could not be executed then
the present case was lodged with false allegation to save
his skin.
It is submitted on behalf of the petitioner that
other co-accused persons were granted anticipatory bail
vide Cr. Misc. No. 1373 of 2011. The petitioner of Cr.
Misc. No. 3803 of 2011 has submitted that he was not
2
named in the F.I.R. but subsequently, his name sprang up
during investigation.
Considering the nature of accusation and the
civil dispute between the parties, let the petitioners,
namely, 1. Ramswaroop Yadav, 2. Dinesh Yadav @
D.M., 3. Guzlari Yadav, and 4.Chandra Shekhar Yadav
@ Chandra Shekhar Prasad , be released on anticipatory
bail, in the event of their arrest or surrender before the
learned Court below within a period of 12 weeks from
today, on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount each
to the satisfaction of the learned Chief Judicial
Magistrate, Jehanabad in connection with Kako P.S.
Case No. 146 of 2010.
Bhardwaj ( Dinesh Kumar Singh, J.)