IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34915 of 2010
1 . PRAMOD YADAV s/o Ram Janam Yadav
2. Mahesh Yadav s/o Sheo Yadav
3. Ram Chander Yadav s/o Nanhak Yadav
4. Bindeshwari Yadav s/o Nanhak Yadav
Versus
STATE OF BIHAR
-----------
2 12.10.2010 From plain reading of the FIR it is clear that die to
rivalry altercation took place resulting to the present case.
The petitioners are in custody in relation to Salaiya
P.S.Case no. 10 of 2010 instituted under various Sections of
Indian Penal Code read with Section ¾ of SC/ST (Prevnetion of
Atrocities ) Act.
Considering the aforesaid, let above named
petitioners 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 learned CJM., Aurangabad in Salaiya
P.S.Case no.10/2010.
( Navaniti Prasad Singh, J.)
singh