High Court Patna High Court - Orders

Surendra Yadav vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Surendra Yadav vs The State Of Bihar on 17 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.19355 of 2011
                                        Surendra Yadav
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

3. 17.10.2011 Petitioner is accused in Belhar (Khesar) P.S.

Case No. 94 of 2010 registered under Sections 302/34 of

the Indian Penal Code and 27 of the Arms Act in respect

to murder of father of the informant Ashok Yadav.

Learned counsel appearing on behalf of the

petitioner submits that the petitioner has been falsely

implicated in this case. In fact at the time of exchange of

hot talk with the informant Ashok Yadav, father of the

deceased, Sunil Yadav opened fire in which deceased

sustained injuries and died but the petitioner has been

falsely implicated in this case and he is in custody since

23.06.2010.

Learned A.P.P. submits that there is direct

allegation against the petitioner to shot fire on Sushil

Yadav resulting in his death who happens to be father of

the informant Ashok Yadav and witnesses in para-6, 7 and

8 of the case diary have supported the allegation.

There is direct allegation against the petitioner

Surendra Yadav to shot fire at the time of exchange of hot

talk to take water from a hand pump in which deceased

Sushil Yadav, father of the informant sustained injuries

and died.

Under the facts and circumstances of the
2

aforesaid case, I do not feel inclined to allow bail to the

petitioner. Accordingly, prayer for bail of the petitioner is

rejected.

(Rajendra Kumar Mishra, J.)
Ravi/-