IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39945 of 2010
JAGDISH YADAV SON OF SRI RAMI YADAV, RESIDENT
OF VILLAGE- SAROJA BELA TOLA BELHA, P.S.
MARAUNA, DISTRICT- SUPAUL--- PETITIONER.
Versus
STATE OF BIHAR--OPP. PARTY.
-----------
3/ 26-03-2011 Heard the parties.
The petitioner apprehends his arrest in a
criminal prosecution registered under sections 307 and
324 of the Indian Penal Code and 27 of the Arms Act.
Learned counsel for the petitioner submits that
he is not named in the F.I.R. and even during the course of
investigation, no tangible material has been collected by
the Investigating Officer to show the complicity of the
petitioner for committing the crime in question.
Learned Addl. P.P. has fairly submitted that in
paragraph-40 the case diary it has come that one co-
accused Amal Yadav assaulted the informant and the
petitioner has not been specifically attributed any specific
role for committing the crime in question.
Be that as it may, in the facts and circumstances
of the case, in the event of his arrest or surrender within a
period of four weeks from today, the above named
petitioner shall be enlarged on bail on furnishing bail
bonds of Rs. 10,000/- with two sureties of the like amount
each to the satisfaction of learned Chief Judicial
Magistrate, Supaul in connection with Marauna P.S. Case
2
No. 59 of 2008, subject to conditions laid down under
section 438(2) of the Cr.P.C.
( Birendra Prasad Verma, J.)
BTiwary/