IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24064 of 2008
GHOLTU YADAV & ANR
Versus
STATE OF BIHAR
-----------
2 09/07/2008 Heard learned counsel for the petitioners, learned counsel
representing the State and learned counsel appearing on behalf of the
informant.
The petitioners are accused of a case registered under sections
341, 323, 324 and 307/34 of the Indian Penal Code.
On account of claim and counter claim over a she goat the
informant’s father, brother and his family members were assaulted by
the petitioners.
Submission is that there is case and counter case. Counter case
has been filed with regard to the occurrence of the same date and time
and place of occurrence vide Annexure-2 on the fard beyan of Gholtu
Yadav (petitioner No. 1). Injury report of the informant’s father has been
annexed as Annexure-4/B and according to that the injury was simple.
It appears that there was free fighting between the both sides.
Considering the facts and circumstances of the case, the
petitioners Gholtu Yadav and Umesh Yadav are directed to be released
on bail on furnishing of bail bonds of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the satisfaction of the C.J.M.,
Araria in connection with Forbesganj (Simraha) P.S. Case No. 224 of
2008.
avin. (Shyam Kishore Sharma, J.)