High Court Patna High Court - Orders

Sikandra Yadav &Amp; Anr vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Sikandra Yadav &Amp; Anr vs State Of Bihar on 2 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.24253 of 2008
                            1. SIKANDRA YADAV
                            2. Lalan Prasad
                                    Versus
                                STATE OF BIHAR
                                 -----------

– – – –

2.   2.7.2008          Heard.

                           The    case     is    under   Sections       307    and

                other   Sections        of   the Indian       Penal     Code    as

also Section 3(x) of the Scheduled Castes and

Scheduled Tribes( Prevention of Atrocities)

Act. The story is of assault and there is no

allegation in that behalf against the

petitioners, considering which let the above

named petitioners be directed to be released

from custody on their furnishing bonds each

of Rs. 3,000/-( three thousand) with two

sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate,

Nawada in Siardalla P.S.Case No. 20 of 2008.

Kanth

( Dharnidhar Jha, J.)