High Court Patna High Court - Orders

Chandra Yadav @ Chano Pahalwan vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Chandra Yadav @ Chano Pahalwan vs The State Of Bihar on 1 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.556 of 2011
                       CHANDRA YADAV @ CHANO PAHALWAN
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

3 01.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with Pipariya

P.S. Case No. 49 of 2010 registered under section-302 & other

minor sections of the Indian Penal Code and section (25-iB)A,

26 & 27 of the Arms Act.

Although petitioner is named in the FIR as well as

statements of prosecution witnesses but no specific overt act

has been attributed against him and it is simply stated that he

had also participated in the alleged crime.

In view of the aforesaid facts and circumstances, let

the petitioner, namely, Chandra Yadav @ Chano Pahalwan be

released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Pipariya P.S. Case No. 49 of 2010 to the

satisfaction of Chief Judicial Magistrate, Lakhisarai.

         AKV/-                                    (Hemant Kumar Srivastava,J.)