IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23505 of 2010
DHURANDHAR PRASAD YADAV
Versus
STATE OF BIHAR
-----------
02. 09-07-2010 Heard learned counsel for the
petitioner and learned counsel for the State.
The petitioner is languishing in jail
in connection with a case registered under
Sections 323 and 436 of the I.P.C. and Sections
3 and 4 of SC and ST (Prevention of Atrocities)
Act.
It is alleged that on 10.03.2009 the
petitioner along with others came, abused, and
assaulted and the petitioner and one Bechan
Prasad Yadav set the hut of the informant on
fire.
It is submitted by the learned
counsel for the petitioner that the land is
settled to the father of the petitioner vide
Annexure-2 and father of the petitioner lodged a
complaint case against the present complainant
on 16.3.2009 whereas the present complaint was
lodged on 18.03.2010 as a retaliatory measure.
Moreover, during the investigation the
Supervising Officer has found the case under
Section 435 of the I.P.C. and the father of the
petitioner has been granted anticipatory bail
2
vide Annexure-5.
Considering the land dispute between
the parties and the nature of allegation and
grant of anticipatory bail to other F.I.R. named
accused person, let the petitioner, Dhurandhar
Prasad Yadav, be released on bail on furnishing
bail bond of Rs. 10,000/-(Ten Thousand) with two
sureties of the like amount each to the
satisfaction of the learned C.J.M., Saran at
Chapra, in connection with Chapra Mufassil P.S.
Case No. 81 of 2009.
(Dinesh Kumar Singh, J.)
U.K.