IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22660 of 2011
1.Ram Ekbal Yadav son of late Musafir Yadav
2.Pappu Yadav son of Mahendra Yadav
All R/o village-Baliyaban, P.S.-Naubatpur,
District-Patna
Versus
The State Of Bihar
-----------
2 15.7.2011 Heard learned counsel for petitioners and learned
counsel for the State.
Apprehending their arrest in connection with a case
registered for the offence under sections 341, 342, 323, 308 and
504/34 of the Indian Penal Code, petitioners seek bail.
It is submitted on behalf of petitioners that all the
offences except section 308 of the Indian Penal Code are bailable in
nature. Learned counsel for petitioners submits that there is a case
and a counter case and minor scuffle had taken place between the
parties on the eve of ‘Holi’. According to him, offence under section
308 of the Indian Penal Code would not be attracted.
Taking into consideration the fact that apart section 308
of the Indian Penal Code, all other offences are bailable and there is
no serious injury, let petitioners, namely, Ram Ekbal Yadav and
Pappu Yadav in the event of their arrest or surrender before the
court below within a period of four weeks from the date of
communication of the order be released on bail on furnishing bail
bonds of Rs.5,000/- (five thousand) with two sureties of the like
amount each to the satisfaction of A.C.J.M., Danapur in connection
with Naubatpur P.S. Case No.46 of 2011.
Md.S. ( Ashwani Kumar Singh, J.)