High Court Patna High Court - Orders

Umesh Yadav vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Umesh Yadav vs The State Of Bihar on 3 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.515 of 2011
                            UMESH YADAV
                                 Versus
                         THE STATE OF BIHAR
                               -----------

02. 03.02.2011 Petitioner is apprehending his arrest in a

case registered under Sections 147, 148, 341, 323, 324,

307, 379, 504 of the I.P.C.

It is alleged against the petitioner that he

ordered others to assault and also assaulted the

informant with Tengari (sharp cutting weapon).

It is submitted by learned counsel for the

petitioner that the injury report has been brought on

record by way of supplementary affidavit which reflects

lacerated wound on fore head ½”x ½ x skin deep. It is

further submitted that there is a case and counter case

between the parties and other similarly situated

accused person Sachit Yadav has been granted

anticipatory bail vide Cr. Misc. No. 35711 of 2010.

Considering the aforesaid submissions, let

the petitioner namely Umesh Yadav, in the event of his

arrest or surrender before the Court below within a

period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bond of Rs.

10,000(ten thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial
2

Magistrate, Darbhanga in connection with Baheri P.S.

Case No. 88 of 2010.

Shageer                           ( Dinesh Kumar Singh,J.)