High Court Patna High Court - Orders

Bipin Yadav &Amp; Ors vs The State Of Bihar on 15 September, 2010

Patna High Court – Orders
Bipin Yadav &Amp; Ors vs The State Of Bihar on 15 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.28052 of 2010
                              1. BIPIN YADAV
                              2. Vinay Yadav
                              3. Mithilesh Yadav
                              4. Surjan Yadav
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 15.09.2010 Heard learned counsel for the petitioners, learned

counsel for the State and Mrs. Kumari Sujata Sinha, learned counsel

for the Informant.

There is case and counter case in between the parties for

the incident of the same day. Khanti and Lathi are used. Co-accused,

Ranjan Yadav and Jagdish Yadav are specifically alleged for

causing assault to the informant. There is vague allegation against

these petitioners about their causing assault to brothers, sister, wife

and mother of the informant. Theft is said ornamental. Firing is also

alleged, while leaving the place if really fire arms are used there that

has not been used for causing any injury.

Considering the facts and circumstances of the case, the

prayer of the petitioners 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 Islampur P.S. Case No. 76 of 2010 above named

petitioners shall 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 A.C.J.M., Hilsa, District-Nalanda subject

to the conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)