IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10249 of 2011
RAM PRAVESH KR. YADAV @ RAM PRAVESH KUMAR SON
OF BALDEO YADAV.
Versus
THE STATE OF BIHAR
-----------
02 04.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 341, 323 and 307/34 of
the Indian Penal Code and Section 27 of the Arms Act.
It is alleged against one Nawlesh Yadav to
have caused firearm injury to the informant.
It is submitted by learned counsel for the
petitioner that only one injury was caused. Moreover,
the F.I.R. has been lodged after 12 days of the
occurrence.
Considering the fact that it is not alleged
against the petitioner to have caused firearm injury, 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
2
thousand) with two sureties of the like amount each to
the satisfaction of the learned Chief Judicial
Magistrate, Lakhisarai in connection with Chanan P.S.
Case No. 65/2010, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-