IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27240 of 2011
1. Ram Kriti Yadav @ Raj Kriti Yadav
2. Ram Chandra Mandal
-------------------------- Petitioners
Versus
The State Of Bihar
-----------
For the State: Mr. Rajendra Singh Shastri,APP
******
2 23.8.2011 Heard learned counsel for the parties.
Petitioners along with others are
alleged for causing assault upon the deceased
by means of fist and slap for stealing Banana
from petitioners’ orchard. Submission is that
no injury is found in the Post Mortem Report of
alleged nature even and they remained in
custody since 13.6.2011.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioners 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,
Supaul in Supaul P.S. Case No. 262/2010.
AI ( Mandhata Singh, J.)