High Court Patna High Court - Orders

Rajendra Yadav &Amp; Ors vs The State Of Bihar on 16 November, 2010

Patna High Court – Orders
Rajendra Yadav &Amp; Ors vs The State Of Bihar on 16 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.34630 of 2010
                                  RAJENDRA YADAV & ORS
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 16.11.2010 Heard learned counsel for the petitioners as well

as learned counsel for the state.

Admittedly, except the penal sections of S.C. &

S.T. (Prevention of Atrocities) Act, all the sections are

bailable in nature. It further appears from the impugned

order of the learned Sessions Judge that the case has

already been compromised between the parties. Moreover,

the cause of occurrence is said to be land dispute.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioners, namely, Rajendra Yadav,

Mahadev Yadav, Jagdish Yadav S/o late Monika Yadav and

Jagdish Yadav @ Jagdish Prasad, S/o Late Sevak Yadav,

Rameshwar Yadav @ Lallu and Ram Swaroop Yadav shall

be released on bail on furnishing bail bond of Rs 10,000/-

(ten thousand) each with two sureties of the like amount

each in connection with Govindpur P.S. Case No. 20 of

2010 to the satisfaction of Chief Judicial Magistrate, Nawada

subject to condition as laid down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)