IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22111 of 2010
1. Pancham Lal Yadav S/o Bokai Yadav
2. Shiv Sunder Yadav @ Shyam Sunder Yadav s/o Rit Lal Yadav
Both resident of village Gobraura P.S. Khajauli
Dist.Madhubani Petitioners
Versus
STATE OF BIHAR Opp. Party
-----------
02/ 14.07.2010 Heard learned counsel for the petitioners and the State.
The petitioners are apprehending their arrest in a
complaint case in which cognizance has been taken under sections 323
and 376 of the Indian Penal Code.
Initially Complaint case no.307/2008 was filed which was
dismissed for default. Thereafter the present complaint was filed.
From perusal of the complaint petition, it appears that both sides are
resident of the same place and for the occurrence dated 08.03.2008
complaint was filed on 10.03.2008. The complaint does not depict that
the victim was medically examined nor any medical report was
annexed with the complaint petition.
Considering the aforesaid facts I think that it is fit case for
regular bail. Let the petitioners appear before the learned court below
and the learned court below will pass appropriate order in the light of
the aforesaid observations, if possible, on the same day.
With these observations, this application is disposed of.
Let this order be communicated to the court below (Chief
Judicial Magistrate, Madhubani in Complaint case no. 778/2008)
through FAX at the cost of the petitioners.
shahid (Dinesh Kumar Singh,J))