High Court Patna High Court - Orders

Gauri Shankar Yadav &Amp; Ors vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Gauri Shankar Yadav &Amp; Ors vs State Of Bihar on 11 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.40581 of 2010
                             1. GAURI SHANKAR YADAV
                             2. Kishun Yadav
                             3. Bhikhari Yadav @ Shiv Kumar Singh @ Shiv Kumar
                                Yadav
                             4. Dhanji Yadav
                                               Versus
                                   The STATE OF BIHAR
                                             -----------

3/ 11.03.2011 In view of the order dated 28.02.2011, application of

petitioner no.4 has been dismissed as withdrawn.

There is case and counter case for the occurrence of the

same day. Bhala is used aiming chest but all the injuries including

that of chest is found simple and theft is said ornamental.

Taking that into consideration, prayer of the petitioners

no. 1 to 3 for anticipatory bail is allowed.

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 Nawa Nagar (Sonbarsa O.P.) P.S. Case No. 72 of

2010 above named petitioners no. 1 to 3 shall be released on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of C.J.M.,

Buxar subject to the conditions as laid down under Section 438(2)

of Cr. P.C.

Shail                                        ( Mandhata Singh, J.)