IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19910 of 2010
JITENDRA YADAV
Versus
STATE OF BIHAR
-----------
2 17.06.2010 Heard learned counsel appearing on
behalf of the petitioner and learned counsel
appearing on behalf of the State.
The petitioner is in custody in
connection with Arwal P.S. Case No. 36 of 2010
(G.R. No. 513 of 2010) for offences punishable
under Sections 147, 148, 149, 341, 323, 504,
436 and 427 of the Indian Penal Code and
Section 27 of the Arms Act.
Learned counsel with reference to the
statement of allegation as set out in the
F.I.R., submits that except of being a member
of the unlawful assembly no specific role has
been assigned to the petitioner nor he has been
attributed any specific overt act. The
allegation made in the F.I.R. is omnibus and
general in nature.
Learned counsel for the petitioner
submits that in similar circumstances five of
the co-accused have been granted anticipatory
bail by this Court in Cr. Misc. No. 17895 of
2010 vide order passed on 19.5.2010.
2
Considering the circumstances
aforesaid, let the petitioner namely, Jitendra
Yadav be released on bail on furnishing bail
bond of Rs. 10,000/- with two sureties of the
like amount to the satisfaction of learned
Chief Judicial Magistrate, Jehanabad in
connection with Arwal P.S. Case No. 36 of 2010
(G.R.No.513 of 2010).
Bibhash ( Jyoti Saran, J.)