IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8363 of 2011
RAM JIVAN YADAV @ RAM JIVAN YADAV @ RAM JIVAN
PRASAD SON OF RAM BRIKSH YADAV.
Versus
THE STATE OF BIHAR
-----------
2 05.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 303 and 120B/34 of the
Indian Penal Code and Section 27 of the Arms Act.
It is specifically alleged against Ramji Mahto
to have killed the husband of the informant by causing
gun shot. The name of the petitioner sprang up as
conspirators.
It appears that during the investigation the
accusation was found false and the final form was
submitted and differing with the same, the cognizance
has been taken in the matter.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today,
on furnishing bail bond of Rs. 10,000/- (ten thousand)
2
with two sureties of the like amount each to the
satisfaction of Sri B.K. Chaudhary, learned Judicial
Magistrate, Hilsa at Nalanda in connection with
Islampur P.S. Case No. 121/2010, subject to the
conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-