High Court Patna High Court - Orders

Ram Chandra Yadav vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Ram Chandra Yadav vs The State Of Bihar on 16 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.36184 of 2011
                                  Ram Chandra Yadav
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 16.11.2011 Petitioner is languishing in custody

since 05.09.2011 in a case registered under

Sections 147, 148, 149, 109, 325, 326, 302 of the

I.P.C.

Two thieves were caught by the

villagers at the time of entering into the house of

one Sanjay Das when four to five villagers and the

F.I.R. named accused persons including the

petitioner pulled them out from the house and on

the instigation of the mob assaulted the victim.

It is submitted by learned counsel for

the petitioner that petitioner has no criminal

antecedent and a statement to that effect has

been made in 13 of the petition. It is further

submitted that other accused persons have been

granted bail by this Court vide order contained in

Annexure-2 series.

Considering the general nature of

accusation against the mob, let the petitioner

namely Ram Chandra Yadav, 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 Chief Judicial

Magistrate, Bhagalpur in connection with

Akbarnagar P.S. Case No. 37 of 2010.

(Dinesh Kumar Singh, J)
Shageer