IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20507 of 2010
1. UPENDRA YADAV
2. Tarun Kumar Yadav
Versus
STATE OF BIHAR
-----------
2 17.06.2010 Heard learned counsel for the petitioners
and the State.
The defence of the petitioners in a Police
case under Sections 302/34 of the Penal Code and
Section 27 of the Arms Act is that the assailants are
otherwise named as Ashok Yadav and Viveka Yadav
while he was simply a member of the mob. It appears
that co-accused with common allegations as a
member of the unlawful assembly has been granted
regular bail in Cr. Misc. No.9872 of 2010
The prayer for anticipatory bail is rejected.
Any application for regular bail on behalf of
the petitioners shall be considered on its own merits
including grant of bail to similarly situated co-
accused, without being prejudiced by the present
order.
P. Kumar (Navin Sinha, J.)