High Court Patna High Court - Orders

Vijendra Yadav vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Vijendra Yadav vs The State Of Bihar on 25 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35074 of 2011
Vijendra Yadav
Versus
The State Of Bihar

2. 25.10.2011. Heard learned counsels for the

petitioner, informant and the State.

The petitioner is languishing in

custody since 03.01.2011 in a case

registered under Sections 447, 341, 323,

325, 307/34 of the Indian Penal Code. Later

on Section 302/34 of the I.P.C. was also

added.

Though initially in the F.I.R., the

specific accusation was that one Ranjit

Yadav gave Lathi blow on the head of the

deceased. Thereafter, this petitioner gave

Lathi blow also on the head of the deceased

alongwith one Timal Yadav and Sohan Yadav

the fardbeyan of the informant was again

recorded where he specifically alleged that

Ranjit Yadav gave several Garasa blows on

the head of deceased. In the second

fardbeyan, the informant does not allege any

assault by the petitioner to deceased as

contained in Annexure-2 and considering the

aforesaid facts other two assailants of

deceased Timal Yadav and Sohan
2

Yadav have been granted bail by this court

on 12.09.2011 vide Cr. Misc. No. 18250 of

2011.

Considering the aforesaid facts,

let the petitioner, above named, be

released on bail on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned A.C.J.M. Hilsa, Nalanda, in

connection with Telhara P.S. Case No. 108

of 2010.

U. K. ( Dinesh Kumar Singh, J)