IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22947 of 2011
1. Ganesh Yadav
2. Kedar Yadav
3. Ramdeo Yadav
4. Ram Pravesh Yadav
--------------------------- Petitioners
Versus
The State Of Bihar
----------------------------------
For the State: Shaheen Begum, APP
———–
2 1.8.2011 Heard learned counsel for the parties.
Assailants are shown six in number
including petitioner no.4 of petitioners. His
involvement is doubted on the ground that six
shots were fired but three injuries are found
on the person of the deceased, the way in which
firing is shot is in the field, while was
chased and to the temple of Surya. In that
circumstance lesser injury than shot may not
favour the alleged assailants including
petitioner no.4 but rest are non-assailants and
difference between the parties is concerning
election of Councillor.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, prayer for bail on behalf of
petitioner no.4 is rejected.
For petitioner nos. 1, 2 and 3, their
prayer for bail is allowed.
2
The above named petitioner nos. 1,2 and
3 are directed to be released on 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, Gaya in Chandauti P.S.
Case No. 28/11.
AI ( Mandhata Singh, J.)