IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33558 of 2011
Raj Kumar Yadav @ Raj Kumar Ji
Versus
The State Of Bihar
-----------
02 25.10.2011 It is pointed out by learned counsel for the
petitioner that alias name of the petitioner has been left to be
typed in petition.
Learned counsel for the petitioner is permitted to
make necessary correction in application within course of the
day.
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Although, the alleged occurrence took place in the
year 2003 but petitioner could be arrested in the year 2011.
Petitioner is named in the first information report
on the basis of a paper recovered from the place of occurrence.
It is pointed out by learned counsel for the
petitioner that having more or less similar allegation, several co-
accused have already been granted privilege of bail by this Court
and no specific overt-act has been attributed against the
petitioner.
Since the alleged occurrence took place in the year
2003 and petitioner could be arrested in the year 2011, I think it
proper to peruse the case diary.
Let case diary of Paraiya P.S. Case No. 40 of 2003
be called for from the court of Chief Judicial Magistrate, Gaya.
2
Also call for the antecedent report of petitioner, namely, Raj
Kumar Yadav @ Raj Kumar Ji, who is an accused in the above
stated case from Superintendent of Police, Gaya and list the
matter after receipt of the case diary and antecedent report.
SHAHZAD ( Hemant Kumar Srivastava, J.)