High Court Patna High Court - Orders

Tarani Yadav @ Tarani Prasad Yadav … vs The State Of Bihar on 24 January, 2011

Patna High Court – Orders
Tarani Yadav @ Tarani Prasad Yadav … vs The State Of Bihar on 24 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.36037 of 2010
                  1. TARANI YADAV @ TARANI PRASAD YADAV
                  2. JASHO YADAV
                     ------------------------ PETITIONERS
                                                  Versus
                                       THE STATE OF BIHAR
                                                -----------

2 24.1.2011 Heard learned counsel for the parties.

Submission is about land dispute in

between the parties and having no allegation

leveled on petitioner no.1 to cause injury to

any one. For petitioner no.2 it is said that he

pressed the throat of informant but appearing no

such injury.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) each with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Supaul in Pipra P.S. Case

No. 198 of 2009, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                        ( Mandhata Singh, J.)