High Court Patna High Court - Orders

Kamlesh Yadav &Amp; Anr vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Kamlesh Yadav &Amp; Anr vs State Of Bihar on 7 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36988 of 2010

                       1. Kamlesh Yadav,
                       2. Nawlesh Yadav                        ......... Petitioners
                                               Versus
                       State Of Bihar                          ........ Opp. Party
                                              -----------

2. 07.10.2010 Heard the learned counsel for the petitioners and

learned A.P.P. for the State.

The petitioners are in custody in connection with

S.T. No. 751 of 2010 arising out of Chhabilapur (Rajgir

Muffasil) P.S. Case No. 27 of 2001 under Sections 147, 148,

149, 452, 323, 302 of the Indian Penal Code and 27 of the

Arms Act.

According to the F.I.R., the accused persons

including these petitioners surrounded the father of the

informant. Munni Yadav ordered to kill and thereafter Vijay

Yadav fired by country made pistol which hit on left side of

the abdomen of the father of the informant. As a result of the

fire arm injury he died. Other co-accused persons fled away

making blank firing.

The learned counsel for the petitioners submitted

that the allegation of firing is against Vijay Yadav. No overt

act is alleged against these petitioners and similarly situated

co-accused persons namely Shiv Kumar Yadav and Sanjay

Yadav have already been granted bail by different benches of

this Court in Cr. Misc. Nos. 34369 of 2010 and 34492 of

2010. The case of these petitioners is on same footing.
2

Considering the above facts and circumstances of

the case, the petitioners namely, Kamlesh Yadav and

Nawlesh Yadav, are directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten thousand) each

with two sureties of the like amount each to the satisfaction

of the 4th Additional Sessions Judge, Nalanda at Biharsarif in

connection with S.T. No. 751 of 2010 arising out of

Chhabilapur (Rajgir Muffasil) P.S. Case No.27 of 2010.

S.S.                                   ( Mungeshwar Sahoo, J.)