High Court Patna High Court - Orders

Rama Shankar Yadav vs The State Of Bihar on 24 February, 2011

Patna High Court – Orders
Rama Shankar Yadav vs The State Of Bihar on 24 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.4652 of 2011
           MADHAV SINGH @ MADHO SINGH SON OF LATE PARAS SINGH
          RESIDNET OF VILLAGE- GUNDI, POLICE STATION- BARAHARA,
          DISTRICT- BHOJPUR AT ARRAH.               ......PETITIONER.
                                         Versus
                THE STATE OF BIHAR                  .......OPPOSITE PARTY
                                           with
                                Cr.Misc. No.5843 of 2011
            RAMA SHANKAR YADAV SON OF LATE RANGILA YADAV, RESIDENT
            OF VILLAGE- GUNDI, POLICE STATION- KRISHNAGARH, DISTRICT-
            BHOJPUR.                                       ......PETITIONER.
                                         Versus
                  THE STATE OF BIHAR                 ........OPPOSITE PARTY
                                        -----------

2. 24.02.2010 Heard learned counsel for the petitioners and

learned counsel for the State.

The petitioners are in custody in relation to

Barahara (Krishnagarh) P.S. Case No. 232 of 2010

instituted under Sections 302/34 of the Indian Penal

Code.

The petitioner Madhav Singh is said to have

taking away the informant son and petitioner Ram

Shankar Yadav is said to have then killed him for

money that was paid by the petitioner, Madhav Singh

and Ram Shankar Yadav both have been charge-

sheeted.

In my view, I am not inclined to interfere in

the matter at this stage, however, if the trial is not

concluded within one year, subject to petitioner co
2

operating, the petitioner would be at liberty to move the

trial court for bail afresh.

Devendra/ ( Navaniti Prasad Singh, J.)