High Court Patna High Court - Orders

Randhir Kumar @ Randhir Yadav vs State Of Bihar on 16 December, 2010

Patna High Court – Orders
Randhir Kumar @ Randhir Yadav vs State Of Bihar on 16 December, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.39809 of 2010
      RANDHIR KUMAR @ RANDHIR YADAV S/O RAM BALLAV YADAV @
      JAGO YADAV OF VILLAGE DUMA,P.S. BIHRA, DISTRICT SAHARSA.
                              Versus
                          STATE OF BIHAR
                           -----------

2. 16.12.2010. Heard Shri Yogesh Chandra Verma,

learned Senior Counsel for the petitioner and

Shri S.N. Prasad, learned Additional Public

Prosecutor.

The petitioner, who is in custody in

Bakhtiyarpur P.S. Case No.82 of 2002 for the

offence under Section 307 and other allied

Sections of the Indian Penal Code, has prayed

for grant of bail.

At the very outset, it was submitted

by Shri Verma, learned Senior Counsel for the

petitioner that in this case F.I.R. named

accused persons even on the worst footing

than this petitioner have given privilege of

bail. It was submitted that in the F.I.R.

itself, there is no allegation of carrying

any arm or giving such assault.

                             In    view     of    the      fact      that     other

                   accused      persons,    whose       cases     were      serious

than the petitioner, have been extended the

privilege of bail, there is no reason to deny
2

such relief to the petitioner. Prayer for

bail is allowed.

Let the petitioner above named be

enlarged on bail on his furnishing bond of

Rs.10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction

of Shri J.P. Kisko, J.M., Saharsa in

Bakhtiyarpur P.S. Case No.82 of 2002.

( Rakesh Kumar,J.)
N.H./