IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40785 of 2010
1. RAJU YADAV.
2. KARIWA YADAV.
3. BABHAN YADAV.
4. NARESH YADAV.
5. KARU YADAV.
6. SATYENDRA YADAV.
7. UPENDRA YADAV.
8. KAMLESH YADAV.
9. BUTA YADAV.
10. PANCHU YADAV.
11. BADARI YADAV.
12. BHANTA YADAV.
Versus
THE STATE OF BIHAR .
-----------
3. 21.01.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are alleged for causing assault to members of
Barat Party, snatching their attachee with ornament, chain and ring
of bridegroom and someone another is said ornamental. Specifically
it is submitted that misbehavious act on behalf of the Barat party
was opposed by villagers and only to cast pressure, this allegation is
leveled. For the offence under section 3 (1) (x) of scheduled castes
and scheduled tribes (Prevention and atrocities) Act. Submission of
the learned counsel for the petitioner is that there is no specification
as who from accused persons really abused in name of caste.
Taking this into consideration, in the event of arrest or
surrender within one month from the date of receipt/ production of a
copy of this order in connection with Kasma P.S. Case No. 34 of
2010, above named, petitioners shall be released on bail on
2
furnishing bail bond of Rs. 10,000/-(ten thousand) each with two
sureties of the like amount which to the satisfaction of Chief Judicial
Magistrate, Aurangabad subject to the conditions as laid down under
section 438(2) of the Cr.P.C.
Devendra/ ( Mandhata Singh, J.)