High Court Patna High Court - Orders

Rajnish Kumar Yadav vs The State Of Bihar on 14 January, 2011

Patna High Court – Orders
Rajnish Kumar Yadav vs The State Of Bihar on 14 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.254 of 2011
                    Rajnish Kumar Yadav, son of Bijendra Kumar Yadav,
                    Resident of Village Chandrahi Hazari Tola, P.S. Dhamdaha,
                    District- Purnea. ...................................Petitioner.
                                                  Versus
                    The State of Bihar ............................Opposite Party.
                                                -----------

2. 14. 01.2011. Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in connection

with Dhamdaha P.S. Case No. 35 of 2010, registered under Sections

147, 148, 149, 447, 324 and 307 of the Indian Penal Code.

There is allegation against the petitioner that he was a

member of the mob in which one Bijendra Yadav alleged to have

shot arrow towards Manoj Yadav which caused injury.

Learned counsel for the petitioner submits that there is

not mentioned the petitioner name as member of unlawful assembly,

but specific overt act against the petitioner. It is further submitted

that co-accused Bijendra Yadav has been granted regular on similar

footing.

Having regard to the facts and circumstances, I am not

inclined to grant bail to the petitioner. However, if the petitioner

surrender and prayed for regular bail that may be considered without

being prejudiced by this order as per in case of Bijendra Yadav on

the same day.

Let copy of this order be sent to the court below through

FAX at the cost of the petitioner.

           m.p.                              ( Gopal Prasad J.)