High Court Patna High Court - Orders

Kameshwar Yadav &Amp; Ors. vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Kameshwar Yadav &Amp; Ors. vs The State Of Bihar on 22 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr Misc No 4514 of 2011
              1 Kameshwar Yadav, son of late Tota Yadav
              2 Mukeshwar Yadav, son of late Tota Yadav
              3 Sant Lal Yadav, son of Prasad Yadav, residents of village - Fulaiya, P S -
                Ramgarh Chowk, District - Lakhisarai                  -      Petitioner
                                        Versus
                The State of Bihar                                    -      Opposite Party
                                       -----------

2 22.02.2011 The petitioner is in custody since 20.10.2010 in Lakhisarai

Police Station Case No 311 of 2010 instituted under Section 302 and other

sections of the Indian Penal Code. From the order of the learned

Additional Sessions Judge, Lakhisari rejecting the bail application of the

petitioner, it is apparent that the specific allegations are against co-

accused Balmiki Yadav and Kaleshwar Yadav whereas other petitioners

are merely members of the unlawful assembly.

In the facts and circumstances of the case, the petitioners

abovenamed are directed to be released on bail on each of them furnishing

bonds of Rs 10,000/- (Rupees Ten Thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate, Lakhisarai in

Lakhisarai (Ramgarh Chowk) Police Station Case No 311 of 2010.

    M.E.H./                                                   (Navaniti Prasad Singh)