IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19357 of 2011
Mirtunjay Yadav
Versus
The State Of Bihar
-----------
02. 28.06.2011 Petitioner is apprehending his arrest in a
case registered under Sections 341, 323, 324, 307,
504/34 of the I.P.C. and Section 27 of the Arms Act.
The accusation against the petitioner is to
have caused fire arm injury on the left shoulder and
hand of the informant.
The injury report has been brought on
record to suggest the injury to be simple in nature
caused by hard and blunt substance.
It is submitted by learned counsel for the
petitioner that informant has subsequently retracted
from his initial version and filed a petition to that
effect before learned Court below.
Considering the aforesaid facts, let the
petitioner namely Mirtunjay Yadav, in the event of
his arrest or surrender before the Court below
within a period of 12 weeks from today, be released
on anticipatory bail on furnishing bail bond of Rs.
10,000/-(ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Araria in connection with Bhargama P.S.
2
Case No. 102 of 2010.
Shageer ( Dinesh Kumar Singh, J)