High Court Patna High Court - Orders

Shyam Kishore Yadav vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Shyam Kishore Yadav vs The State Of Bihar on 21 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.11590 of 2011
                                 SHYAM KISHORE YADAV
                                               Versus
                                    THE STATE OF BIHAR
                                           -----------

02/ 21.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Thartharari P.S. Case no. 18/2010 was initially, registered

under sections 450, 307/34 of the IPC and 27 of the Arms Act on

26.4.2010 on the basis of fardbeyan of one Ranjay Kumar who

happens to be nephew of the deceased. The aforesaid Ranjay Kumar

specifically stated in his fardbeyan that FIR named accused namely

Naresh Gope and Suresh Gope opened fire as a result of which his

uncle sustained fire arms injuries. It further appears that a protest

petition was also filed on behalf of the aforesaid Ranjay Kumar but he

has stated nothing in the aforesaid protest petition against the

petitioner. It further appears that on 4.5.2010 after death of the

deceased, his wife, namely, Rita Devi gave her fardbeyan in which she

stated that it was the petitioner who opened fire on the deceased on

account of land dispute.

Considering the aforesaid facts and circumstances as well

as submissions of the parties, let the petitioner, Shyam Kishore Yadav,

be released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Addl. Chief

Judicial Magistrate, Hilsa Nalanda, in Tharthari P.S. Case no.

18/2010.

      shahid                                               (Hemant Kumar Srivastava,J)