High Court Patna High Court - Orders

Upendra Yadav @ Upendra Kumar … vs The State Of Bihar on 10 August, 2010

Patna High Court – Orders
Upendra Yadav @ Upendra Kumar … vs The State Of Bihar on 10 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.29150 of 2010
               UPENDRA YADAV @ UPENDRA KUMAR & ANR
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 10.08.2010 Petitioners are apprehending their arrest in a

case registered under Sections 147, 341, 342, 323, 504,

353, 384, 379, 427 of the I.P.C.

It is alleged that one girl sustained injuries

due to rash driving of motorcyclists against which 40 to

50 people were protesting including the petitioners and

ultimately the police jeep was damaged. The F.I.R. was

lodged against 14 named and 30 to 35 unknown

persons.

Learned counsel for the petitioners submits

that petitioners have no criminal antecedent and a

statement to that effect has been made in paragraph

No. 14 of the petition. Moreover the police was on

inimical term with the petitioners since his cousin

brother has lodged a case against the police personnel.

Considering the general allegation against 40

to 50 people and petitioners having no criminal

antecedent, let the petitioners namely 1. Upendra Yadav

@ Upendra Kumar 2. Ajay Yadav @ Pilsit Yadav, in the

event of their arrest or surrender before the Court below

within a period of 12 weeks from today, be released on
2

anticipatory bail on furnishing bail bond of Rs.

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

amount each to the satisfaction of Chief Judicial

Magistrate, Jehanabad in connection with Kako P.S.

Case No. 119 of 2010.

Shageer                           ( Dinesh Kumar Singh, J.)