High Court Patna High Court - Orders

Sanjay Yadav vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Sanjay Yadav vs State Of Bihar on 25 June, 2010
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr. Misc. No. 18257 of 2010
                                  BHOLA YADAV, S/o Late Lakhan Yadav
                                                     Versus
                                          THE STATE OF BIHAR
                                                       with
                                      Cr. Misc. No. 18270 of 2010
                                   SANJAY YADAV, S/o Dashrath Yadav
                                                     Versus
                                          THE STATE OF BIHAR
                                                   -----------

3/ 25.06.2010 Since both the applications have arisen out of one and the

same police case, they have been heard together and are being

disposed of by this common order.

Petitioners are accused in a case under Sections 360, 504,

341, 323, 429, 337, 448, 379/34 of the Indian Penal Code and

Section 27 of the Arms Act.

Learned counsel submits that there is a case and counter

case and both sides have sustained injuries. He further submits that

there is no fire-arm injury on the person of the injured.

In the circumstances, petitioners, named above, are

directed to be released on bail on furnishing bail bond of Rs. 5,000/-

(Five thousand) each with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Sheikhpura in

connection with Sheikhpura P.S. case no. 248 of 2009 (G.R. No.

732 of 2009).

(Samarendra Pratap Singh, J.)
Uday/