IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27519 of 2011
Surwain Yadav @ Suwen Yadav, Son of Late Bholi Yadav
Versus
The State Of Bihar
-----------
2 17.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection
with a case registered for the offence under Sections 147, 148,
149, 323, 324, 341, 307, 452, 380 and 436 of the Indian Penal
Code and 27 of the Arms Act.
It is submitted on behalf of the petitioner that save and
except Sections 307, 380, 452, 436 of the Indian Penal Code and
27 of the Arms Act, other offences are bailable in nature. There
is counter case being Jadiya P.S. Case No. 6 of 2010 against the
informant and others. The allegation of firing is against co-
accused Daya Yadav and Sunil Sah and the allegation of
committing mischief by setting fire to dwelling house of the
informant is against Umesh Yadav. Twelve of the co-accused
who are identically situated to that of the petitioners namely
Brahmdeo Yadav, Kari Rishideo, Ramu Rishideo, Phushan
Rishideo, Munshai Rishideo, Chichai Rishideo, Ravi Rishideo,
Mahendra Rishideo, Shuven Rishideo @ Shoran Rishideo, Md.
Haidar, Jai Ram Yadav and Rameshwar Yadav have already
been granted anticipatory bail by order dated 04.05.2011 in Cr.
Misc. No. 12112 of 2011. It is submitted that the case of the
petitioner stands on identical footing to that co-accused who
2
have already been allowed anticipatory bail by this Court.
Considering the aforesaid submissions, let the
petitioner, namely Surwain Yadav @ Suwen Yadav in the event
of arrest or surrender before the court below within a period of
four weeks from the date of communication of the order be
released on bail on furnishing bail bonds of Rs. 5,000/- (five
thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Supaul in connection
with Jadiya P.S. Case No. 05 of 2010, G.R. No. 51 of 2010
subject to the conditions as laid down under Section 438(2) of
the Cr. P.C.
(Ashwani Kumar Singh, J.)
Md. Ibrarul