IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27250 of 2011
1.Sri Ram Yadav, Son of Haro Yadav.
2.Lalu Yadav @ Lalo Yadav, Son of Sri Ram Yadav.
Both Residents of Village Lakhanpur Pathai Tol, P.S. Neema
Chandpura, District Begusarai.
---------- Petitioners
Versus
The State Of Bihar.
-------- Opposite Party
-----------
02/- 06.09.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The two petitioners apprehend their arrest in connection
with a case registered for the offence punishable under Sections 144,
379, 341, 504, 34 of the Indian Penal Code, 27 Arms Act and also 3(x)
SC/ST Atrocities Prevention Act, are named accused in this case
relating to land dispute with allegation of simple abuse and assault.
The case appears squarely covered under a decision of
Hon’ble Apex Court in a case of “Jorgia Pentiah vs. State of
Andhra Pradesh repoted in 2009 (1) BCCR 153 (SC)”.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within four
weeks, let the above named petitioners be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) each with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Begusarai, in connection with Neema Chandpura P.S.
Case No. 29 of 2010, subject to condition laid down under Section
438(2) of the Criminal Procedure Code with additional condition to
remain physically present before the court below on each and every
2
date at least for one year or till disposal of the case, whichever is
earlier, in case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
Praveen/- ( Akhilesh Chandra, J.)