High Court Patna High Court - Orders

Kusheshwar Yadav @ Batahu & Anr vs The State Of Bihar on 22 June, 2011

Patna High Court – Orders
Kusheshwar Yadav @ Batahu & Anr vs The State Of Bihar on 22 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.6989 of 2011
                       KUSHESHWAR YADAV @ BATAHU & ANR
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3. 22.06.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners being the own

brothers of one of the deceased Rajesh Rai

are apprehending their arrest in a case

registered under Sections 328,302/34 of the

Indian Penal Code.

The accusation against the entire

family including the petitioners that due to

serious land dispute the victims were

administered poison.

It is submitted by senior counsel

for the petitioners that victims themselves

consumed poison due to land dispute. The

post mortem does not reflect any resisting

injury and the supervising officer has found

the case under Section 306 of the Indian

Penal Code whereas accusation against other

accused persons was found false by the

supervising officer.

                              Considering           the        fact      that     no

                   external        injury     was    found       on    the       dead
                           2




body of the victims which some how clouds

bonafide of accusation, let the petitioners,

Kusheshwar Yadav @ Batahu and Fudi Roy, be

released on bail in the event of arrest or

surrender before the learned court below

within a period of twelve weeks from today

in connection with Angarghat P.S. Case No.

33 of 2010 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) each with two

sureties of the like amount each to the

satisfaction of the learned A.C.J.M.

Dalsingsarai, District-Samastipur, subject

to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K.                                      ( Dinesh Kumar Singh, J)