High Court Patna High Court - Orders

Jagdish Yadav vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Jagdish Yadav vs State Of Bihar on 15 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.33791 of 2010
                           JAGDISH YADAV
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 15.09.2010 Petitioner is languishing in custody in a case

registered under Sections 147, 341, 342, 504, 302 of

the I.P.C.

It is alleged that Suresh Prasad @ Mahendra

Prasad(deceased) while running a medical shop was

requested to give medical assistance to a three years

old son of co-accused Sunil Yadav who advised to take

the patient to the hospital when the patient died on

way to hospital then 12 accused persons including

this petitioner pelted stone which ultimately resulted

into death of Suresh Prasad @ Mahendra Prasad.

It is submitted by learned counsel for the

petitioner that several persons have been granted bail

by this Court due to the general nature of allegation.

The photocopy of the certified copy of the Cr. Misc. No.

31347 of 2010 have been produced whereby

Ramnandan Yadav, Surendra Yadav, Mahendra Yadav

have been granted bail.

Considering the general nature of allegation

and the fact that others have been granted bail by this

Court, let the petitioner namely Jagdish Yadav, be
2

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 Chief Judicial

Magistrate, Nalanda at Biharsharif in connection with

Harnaut P.S. Case No. 63 of 2010.

( Dinesh Kumar Singh, J.)
Shageer