IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23472 of 2011
1. Ramesh Yadav
2. Umesh Yadav
3. Laxman Yadav
1 to 3 are sons of janeshwar Yadav @ Tapeshwar
Yadav.
4. Manoj Yadav, son of Bhunesh Yadav
All residents of village - Tarari Tola, Kurban Bigaha,
P.S. - Daudnagar, District - Aurangabad, Bihar.
--------- Petitioners.
Versus
The State of Bihar -------Opposite Party
******
02. 09.08.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the
State.
The petitioners apprehending their arrest
in connection with Complaint Case No. 318/2010 for
the offences under Sections 147/148/149/323/
394/341/355/356 of the Indian Penal Code and 27
of the Arms Act, pending in the court of Chief
Judicial Magistrate, Aurangabad.
Learned counsel for the petitioners seeks
permission to withdraw this application with respect
to petitioner nos. 1 and 2 namely, Ramesh Yadav
and Umesh Yadav. As submitted, they have been
arrested by the police. Hence, this application has
become infructuous.
Accordingly, this application stands
disposed of as having become infructuous with
2
respect to petitioner nos. 1 and 2 namely, Ramesh
Yadav and Umesh Yadav.
So far as petitioner nos. 3 and 4 are
concerned, they are named accused in this
complaint case but with simple allegation of
assisting other co-accused against whom there
appears some specific allegation.
Considering the facts and circumstances of
the case, in the event of their arrest or surrender
within a period of four weeks, let the petitioners
nos. 3 and 4 namely, Laxman Yadav and Manoj
Yadav, be enlarged on bail on furnishing bail bond of
sum of Rs. 10,000/- (ten thousand only) each with
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Aurangabad, in connection with Complaint Case
No. 318/2010, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for two years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to
be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)
3