High Court Patna High Court - Orders

Jagdish Yadav vs The State Of Bihar on 8 April, 2011

Patna High Court – Orders
Jagdish Yadav vs The State Of Bihar on 8 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.7696 of 2011
                                    JAGDISH YADAV
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 08.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

It appears from perusal of the first information report

that the dispute arose between the parties on account of

fetching water from the hand pump and in the aforesaid dispute,

FIR named accused, Suresh Yadav opened fire upon the

deceased as a result of which, the deceased sustained fire-arm

injury and died then and there. So far as the petitioner is

concerned, it is stated that he was also present at the place of

occurrence at the relevant time.

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioner, namely, Jagdish Yadav 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 Belhar

(Khesari) P.S. Case No. 94 of 2010 to the satisfaction of Chief

Judicial Magistrate, Banka.

         AKV/-                                 (Hemant Kumar Srivastava,J.)