High Court Patna High Court - Orders

Bali Yadav @ Baleshwar Yadav &Amp; … vs State Of Bihar on 29 July, 2010

Patna High Court – Orders
Bali Yadav @ Baleshwar Yadav &Amp; … vs State Of Bihar on 29 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.16339 of 2010

          1.BALI YADAV @ BALESHWAR YADAV, S/O Late Jhari yadav
          2.AJABA DEVI, W/O Bali Yadav @ Baleshwar Yadav
          3.ANIL YADAV, S/O Bali Yadav @ Baleshwar Yadav
          4.PREMA DEVI, W/O Anil Yadav
          5.INDU DEVI, D/O Bali Yadav @ Baleshwar Yadav
          All R/O Village Chanarbar, P.S. Khaira, Distt Jamui.
                                                               ..........Petitioners.

                                     Versus

          THE STATE OF BIHAR
                                                                       .....Opp. Party.
                                     -----------

03 29.07.2010 Heard learned counsel for the five petitioners and

Additional Public Prosecutor for the State.

After some arguments the learned counsel for the

petitioners seeks permission to withdraw this application with respect

to petitioner no. 1 Bali Yadav and petitioner no. 3 Anil Yadav,

permission is granted. The petition with respect to above two

petitioners stand dismissed as withdrawn.

So far remaining three lady i.e. petitioner nos. 2, 4 & 5 are

concerned there is nothing specific against them including for the

offence under Section 3 (vi) (x) of the SC & ST (Prevention of

Atrocities) Act.

Considering the facts and circumstances of the case, in the

event of their arrest/surrender before the court below within four

weeks of receipt of the copy of this order, petitioner nos. 2, 4 & 5,

namely, Ajaba Devi, Prema Devi & Indu Devi, are directed to be

released on bail on furnishing bail bond of Rs. 10,000/- (ten thousand
2

only) each with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Jamui in connection with Khaira P.S.

Case No. 210 of 2009, subject to condition laid down under Section

438 (2) of the Criminal Procedure Code.

Praveen                                                   (Akhilesh Chandra,J.)