High Court Patna High Court - Orders

Surendra Prasad Yadav vs The State Of Bihar & Ors on 24 August, 2011

Patna High Court – Orders
Surendra Prasad Yadav vs The State Of Bihar & Ors on 24 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27164 of 2009
                    Surendra Prasad Yadav, Son of Late Ramjee Prasad Yadav, Resident of
                    Village, Sheikhpura, P.S. Bhargama, (Raniganj), District - Araria.

                                                                       .....Informant.....Petitioner.
                                                    Versus
              1. The State of Bihar
              2. Yoganand Yadav, Son of Late Adhinlal Yadav
              3. Bhola Yadav, Son of Late Adhin Lal Yadav
              4. Jhameli Yadav, Son of Late Adhinlal Yadav
              5. Jagdish Yadav, Son of Late Adhinlal Yadav
              6. Sukdeo Yadav, Son of Late Adhinlal Yadav
              7. Jai Krishna Yadav, Son of Jhameli Yadav
              8. Arjun Yadav, Son of Jhameli Yadav
              9. Ram Yadav, Son of Jhameli Yadav
              10. Pradeep Yadav, Son of Bhola Yadav
              11. Ranjit Yadav, Son of Bhola Yadav
              12. Anand Yadav, Son of Sukdeo Yadav
              13. Vinod Yadav, Son of Jagdish Yadav
              14. Manoj Yadav, Son of Jagdish Yadav
              15. Anandi Yadav, Son of Sadanand Yadav
              16. Hari Yadav, Son of Sadanand Yadav
              17. Nityanand Yadav, Son of Darogi Yadav
              18. Shatrughan Yadav, Son of Darogi Yadav
                  All are resident of Village-Jagta, P.S.- Raniganj, District - Araria.

                                                                   .....Accused.....Opposite Parties.
                                                 -----------

02/ 24.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The informant-petitioner has filed

this application for cancellation of

anticipatory bail which was granted to the

accused/Opposite Parties Nos. 2 to 18 vide

order dated 24th of April, 2009 passed by

Additional Sessions Judge 1st, Araria in

connection with Raniganj P.S. Case No. 324 of

2007 under Sections 307, 379 and other minor

Sections of the Indian Penal Code and Section
2

27 of the Arms Act.

It appears from the impugned order

that no intention of killing has been found and

from the injury report, it appears that the

injury is simple in nature.

Considering the facts and

circumstances, I do not find any ground for

cancellation of the aforesaid order.

This petition is dismissed.

(Amaresh Kumar Lal, J.)
kksinha/-