High Court Patna High Court - Orders

Lallan Yadav vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Lallan Yadav vs State Of Bihar on 1 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27202 of 2010
                                   LALLAN YADAV
                                      Versus
                               The STATE OF BIHAR
                                      ------

2/ 01.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

The tempo of the informant’s son was hired by seven

accused persons. Thereafter, his dead body was only found.

Submission of the learned counsel for the petitioner is that he has

not been named by the informant even in his protest, his name

appeared in the case diary only after three months that also in the

statement of two witnesses stating that they were suspecting

petitioner’s hand in killing. So, basing suspicion, refusal of

anticipatory bail in discussed circumstances is not justified.

Accordingly, prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Chandauti P.S. Case No. 69 of 2009 above named

petitioner shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like amount each to

the satisfaction of C.J.M., Gaya subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)