High Court Patna High Court - Orders

Kanchan Yadav vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Kanchan Yadav vs The State Of Bihar on 27 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17729 of 2011
                                     Kanchan Yadav
                                          Versus
                                  The State Of Bihar
                                        -----------

2 27.06.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in

connection with Agamkuan P.S. Case No. 110/10

registered under Sections 302/34 and 120 of the Indian

Penal Code and Section 27 of the Arms Act pending in

the court of learned Additional Chief Judicial

Magistrate, Patna City.

It is alleged that the victim was taking dinner

in a marriage ceremony when he was being dragged by

some persons at 11.00 PM and at 2.30 AM, the

informant learn that the victim died due to firearm

injury.

The petitioner was not named in the F.I.R.

Petitioner’s name sprang up after more than a month of

the occurrence on the basis of statement of Sanjay

Kumar Sinha that he was also taking dinner along with

the petitioner.

It appears that the F.I.R. named accused
persons Avinash Kumar @ Bhola and Brij Bihari Singh

@ Naman have been granted regular bail vide Cr.

Misc. No. 37441/2010 and vide Cr. Misc. No.

37546/2010

I see no reason for the learned court below

not to give the same privilege to the petitioner if the

petitioner surrenders within a period of four weeks.

With the above observation, this application

is, accordingly, disposed off.

Let the order be transmitted to the learned

court below through fax at the cost of the petitioner.

(Dinesh Kumar Singh, J.)
Amrendra/-