High Court Patna High Court - Orders

Kamdeo Yadav & Anrs. vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Kamdeo Yadav & Anrs. vs The State Of Bihar on 1 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.18046 of 2011
                        Kamdeo Yadav & Anrs.
                                 Versus
                           The State Of Bihar
                                -----------

03. 01.07.2011 Petitioners are apprehending their arrest in a

case registered under Sections 147, 148, 149, 323,

324, 325, 302 of the I.P.C.

It is alleged against petitioner No. 1 to have

caught hold of the victim when Mahendra Yadav

assaulted with farsa on the head of the father of the

informant. The accusation of assault with iron rod is

against Shankar Yadav.

Since there is specific accusation against

petitioner No. 1, this Court is not inclined to

interfere. The application for grant of anticipatory bail

of petitioner No. 1 namely Kamdeo Yadav stands

rejected.

So far as petitioner No. 2 is concerned, since

no overt act is alleged against petitioner No. 2 let

petitioner No. 2 namely Veena Devi, in the event of

her 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
2

Magistrate, Banka in connection with Katoria(Suiya)

P.S. Case No. 136 of 2009.

Shageer                                ( Dinesh Kumar Singh, J)