High Court Patna High Court - Orders

Deo Krishna Yadav @ Budhu Yadav & … vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Deo Krishna Yadav @ Budhu Yadav & … vs The State Of Bihar on 24 October, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.34968 of 2011
                   1.        Deo Krishna Yadav @ Budhu Yadav, S/o Rameshwar
                             Yadav
                   2.       Bhanu Prakash Yadav @ Bhanu Yadav @ Ram Babu, S/o
                             Sury Narayan Yadav
                   3.       Jagat Prasad Yadav @ Jagat Prakash Yadav, S/o Sury
                             Narayan Yadav
                           All residents of Viilage-Khaira, P.S. Bhairab Asthan,
                             District-Madhubani
                   4.      Anand Kumar Yadav @ Anand Yadav, S/o Late Yogeshwar
                             Yadav, resident of village-Ekdara, P.S. Khajauli, District-
                             Maadhubani

                                                 Versus
                                         The State Of Bihar
                                         -----------------------

02. 24.10.2011 Heard learned counsel appearing on

behalf of the petitioners, learned counsel

appearing on behalf of the State and Mr.

Rajesh Kumar Verma, learned counsel for the

informant.

The petitioners are apprehending

their arrest in connection with Bhairab

Asthan P.S. Case No.21 of 2011 for offence

punishable under sections 147, 148, 149, 323,

324, 326, 307 and 504/34 of the Indian Penal

Code and Section 27 of the Arms Act.

Learned counsel for the petitioners,

with reference to the allegations as set out

in the F.I.R. placed at Annexure-1 of the

application, submits that the plain reading

thereof manifests that whereas petitioner
2

no. 1 has been charged with assaulting on the

right hand but no details has been given as

to whom and whose person the injury has been

caused, the petitioner no. 2 has been

charged with firing but without causing any

injury and the petitioner no. 4 has been

charged with firing in the air. He thus

submits that the allegations as made against

these petitioners are ornamental in nature

without causing any injury on the person of

any body. He further submits that although

the allegations as set out against the

petitioner no. 3 is of causing assault on the

nephew of the informant by means of farsa on

his head but the injury has been found on the

left hand of the nephew and not on his head

and also said to be simple in nature.

Learned counsel for the State and

learned counsel for the informant oppose the

application for bail.

Learned counsel for the informant

submits that the occurrence is admitted and

allegations are present in the F.I.R. and

thus the petitioners are not entitled for

consideration of their prayer.

Having heard learned counsel for
3

the parties and considering the

circumstances, let the petitioner no.1 Deo Krishna

Yadav @ Budhu Yadav, petitioner no. 2 Bhanu Prakash Yadav @

Bhanu Yadav @ Ram Babu and petitioner no. 4 Anand Kumar

Yadav @ Anand Yadav, in the event of their

arrest or surrender within a period of four

weeks from the date of receipt of the

certified copy of this order, be released on

bail upon each of them furnishing bail bond

of Rs.10,000/- (ten thousand)each with two

sureties of the like amount each to the

satisfaction of the Chief Judicial

Magistrate, Jhanjharpur, Madhubani in

connection with Bhairab Asthan P.S. Case

No.21 of 2011, subject to the condition as

laid down under section 438(2) of the Code of

Criminal Procedure.

The prayer of the petitioner no. 3

Jagat Prasad Yadav @ Jagat Prakash Yadav is rejected. He may

surrender and make prayer for regular bail

before the court below and which shall be

considered and disposed of on its own merits

without being prejudiced by the order passed

in the present proceedings.

S.Sb/-                                     (Jyoti Saran, J.)