IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6737 of 2011
Mindal Yadav, Son of Kishori Yadav, R/o-Vill.-Makduane, P.S.-Manpur,
District-Nalanda. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 24.03.2011 The petitioner is in custody in relation to Manpur P.S.
Case No.34 of 2010 instituted under Section 307 and other sections of
the Indian Penal Code read with Arms Act to which Section 302 of the
I.P.C. was later added.
It is alleged that there was an altercation between the
two groups of persons wherein it is alleged that petitioner gave his
pistol to one Tunnu Yadav who fired at the deceased who has later
succumbed to this injury.
From reading the F.I.R., it is clear that there was
premeditation and on the spur of moment quarrel had started. It is also
pointed out that Saryug Yadav and others have already been granted
bail by this Court by various orders.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Additional Sessions Judge-V, Nalanda at Biharsharif in connection
with Manpur P.S. Case No.34 of 2010.
Trivedi/ (Navaniti Prasad Singh, J.)