High Court Patna High Court - Orders

Jai Prakash Yadav vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Jai Prakash Yadav vs The State Of Bihar on 28 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.10354 of 2011
                         JAI PRAKASH YADAV
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 28.03.2011 Petitioner is apprehending his arrest in a case

registered under Sections 302, 201/34 of the I.P.C.

In the F.I.R. though the specific accusation is

against Manoj Kumar Sharma but two accused persons

have been chargesheeted and investigation is still

pending against other accused persons including the

petitioner.

It is submitted by learned counsel for the

petitioner that though petitioner is not named in the

F.I.R. but it appears that under certain misconception

the I.O. has prayed for issuance of warrant against the

petitioner which created apprehension of arrest to the

petitioner. It is further submitted that co-accused Pappu

Manav has been granted anticipatory bail vide Cr. Misc.

No. 503 of 2010.

Considering the aforesaid facts, let the petitioner

namely Jai Prakash Yadav, in the event of his arrest or

surrender before the Court below within a period of 12

weeks from today, be released on anticipatory 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, Patna in connection with
2

Phulwari P.S. Case No. 430 of 2006.

Shageer                              ( Dinesh Kumar Singh, J)